IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.21019 of 2011
1.Sita Devi, Wife of Gauri Prasad.
2.Gauri Prasad, Son of Late Ramji Prasad.
Both Residents of Village Prakash Nagar, Narkatiaganj, P.S. Shikarpur, District
West Champaran.
........Petitioners
Versus
The State Of Bihar
.........Opposite Party
-----------
02/- 20/07/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
Petitioners apprehend their arrest in connection with
Shikarpur P.S. Case No. 90 of 2011 for the offences punishable under
Sections 341, 323, 307, 498 (A)/34 of the Indian Penal Code and
Section 302 of the Indian Penal Code, pending in the court of Chief
Judicial Magistrate, Bettiah, West Champaran.
After some argument, learned counsel for the petitioners
seeks permission to withdraw this application with a liberty to
surrender before the court below within a period of three weeks for a
prayer of regular bail, which shall be considered on its own merit,
without being prejudiced of instant withdrawal.
Permission is granted.
Accordingly, this application stands disposed of as
withdrawn.
Let a copy of this order be communicated to the court
below through FAX at the cost of the petitioners.
Praveen/- ( Akhilesh Chandra, J.)