High Court Jharkhand High Court

Ghananand Patel vs State Of Jharkhand on 22 February, 2011

Jharkhand High Court
Ghananand Patel vs State Of Jharkhand on 22 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 82 of 2011
                                     ...
           Ghananand Patel                         ...   ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Atanu Banerjee, Advocate.
           For the State             : ­ Mrs. Anita Sinha, APP.
                                     ...
                          
02/22.02.2011

After some argument, learned counsel for the petitioner seeks 
permission to withdraw this anticipatory bail application.

Permission accorded.

Accordingly, this  anticipatory bail application is dismissed as 
withdrawn.

   (Prashant Kumar, J.)
sunil/