IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.20755 of 2011
1. Razi Ahmad Khan @ Rumi son of Shabir Khan @ Ful Khan, resident
of village Chakwa, P.S. Bairgania, District Sitamarhi
3. Jagannath Mahto son of Gonu Mahto, resident of village Piprahi
Sultan, P.S. Bairgania, District Sitamarhi .... Petitioners
Versus
The State Of Bihar
-----------
4. 3.11.2011 Heard learned counsel for the petitioners and
learned Additional Public Prosecutor for the State.
The petitioners apprehend their arrest in
connection with Bairgania P.S. Case No.6 of 2011 pending in
the court of Chief Judicial Magistrate, Sitamarhi.
After some arguments, learned counsel for the
petitioners seeks permission to withdraw this application with
a liberty to surrender before the court below within a fortnight
and seek regular bail.
Permission is granted. On such prayer, due order
in accordance with law shall be passed by the court below on
its own merit without being prejudice of instant withdrawal.
Accordingly, this application stands disposed of as
withdrawn.
Narendra/ ( Akhilesh Chandra, J. )