IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.34417 of 2011
1.Sumant Kumar @ Jamant Kumar, Son of late Lakhan
Singh.
2.Jitendra Yadav, Son of Kanhai Yadav.
3.Ranjay Yadav @ Ranjan Yadav, Son of Ram Pravesh
Yadav.
All are resident of Village Bala Bigha (Kathsain), P.S.
Mehandia, District Arwal.
-------Petitioners
Versus
The State Of Bihar
-----Opposite Party
-----------------
02/- 09/11/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
The petitioners apprehending their arrest, in connection with
Mehandia P.S. Case No. 49 of 2011 for the offences punishable under
Sections 323, 341, 342, 384, 386 and 506/34 of the Indian Penal Code,
pending in the court of Chief Judicial Magistrate, Jehanabad.
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 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Accordingly, this application stands disposed of as withdrawn.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/-