High Court Patna High Court - Orders

Sunil Sahni &Amp; Anr vs State Of Bihar on 15 November, 2010

Patna High Court – Orders
Sunil Sahni &Amp; Anr vs State Of Bihar on 15 November, 2010
             IN THE HIGH COURT OF JUDICATURE AT PATNA
                     Cr.Misc. No.21875 of 2010
                         SUNIL SAHNI & ANR
                                Versus
                           STATE OF BIHAR
                               -------

03. 15.11.2010 Heard learned counsel for the

petitioners and learned Additional Public

Prosecutor for the State.

Petitioners apprehended their arrest in

connection wit Karza P.S. Case No. 85 of 2009

for offence under section 302/120B and Section

2/4 of the Dowry Prohibition Act pending in the

court of Sub-Divisional Judicial Magistrate,

(West) Muzaffarpur.

After some arguments, learned counsel

for the petitioners seeks permission to

withdraw this application. Permission is

granted. In case of surrender of the

petitioners, the court below shall consider

their prayer for regular bail without being

prejudiced of instant order of withdrawal.

Accordingly, this application stands

dismissed as withdrawn.

Rajeev/ (Akhilesh Chandra, J.)