IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34804 of 2011
1.Sugandhi Devi, Wife of Dukhi Pandey.
2.Prabhu Dayal Pandey, Son of Dukhi Pandey.
Both resident of Village Kalyanpur, Kurmi Tola, P.S.
Bhorey, District Gopalganj.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
----------------
03/- 16/11/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest, in
connection with Bhorey P.S. Case No. 193 of 2010 for the
offence punishable under Sections 147, 364, 366A/34 of the
Indian Penal Code, pending in the court of Chief Judicial
Magistrate, Gopalganj.
After some serious arguments, in view of statement
of the victim as evident from the order of learned court blow,
learned counsel for the petitioners seeks permission to withdraw
this application with a liberty to surrender before the court
below within a fortnight 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withdrawn.
( Akhilesh Chandra, J.)
Praveen/-