IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25764 of 2011
1.Uma Kant Mishra, Son of Late Janardan Mishra.
2.Kundan Yadav, Son of Narayan Yadav.
3.Shambhu Yadav, Son of Late Motilal Yadav.
All residents of village Sonbarsa, P.S. Shahpur, District Bhojpur.
---------- Petitioners
Versus
The State Of Bihar.
-------- Opposite Party
-----------
02/- 24/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
All the three petitioners apprehend their arrest, in
connection with Shahpur P.S. Case No. 23 of 2011 for the offences
punishable under Sections 147, 148, 149, 302 of the Indian Penal
Code and Section 27 of the Arms Act, pending in the court of Chief
Judicial Magistrate, Bhojpur at Ara.
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 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withdrawn.
Praveen/- ( Akhilesh Chandra, J.)