High Court Patna High Court - Orders

Santosh Paswan &Amp; Anr vs State Of Bihar on 12 October, 2010

Patna High Court – Orders
Santosh Paswan &Amp; Anr vs State Of Bihar on 12 October, 2010
                     IN THE HIGH COURT OF JUDICATURE AT PATNA
                            Cr.Misc. No.21228 of 2010
                               SANTOSH PASWAN & ANR
                                      Versus
                                  STATE OF BIHAR
                                   -----------

3. 12.10.2010 Learned counsel for the petitioners seeks

permission to withdraw the application since during the

pendency of the application petitioner no.2 has been

arrested by the police.

Such permission is accorded.

Accordingly, the application of petitioner no.2

is dismissed as withdrawn.

Heard the learned counsel for the petitioner

no.1 and the State.

There is specific allegation against the

petitioners about commitment of gang rape. So, petitioner

no.1 is not entitled for anticipatory bail.

Accordingly, the prayer of petitioner no.1

stands rejected.

Vikash                                       ( Mandhata Singh,J. )