High Court Jharkhand High Court

Saryu Ram vs State Of Jharkhand on 23 February, 2011

Jharkhand High Court
Saryu Ram vs State Of Jharkhand on 23 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 3350 of 2010
                                     ...
           Saryu Ram                               ...    ...       Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...      ...       Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mrs. Lina Shakti, Advocate.
           For the State             : ­ Mr. A.K. Sinha, APP.
                                     ...
                          
04/23.02.2011

Smt.   Lina   Shakti,   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withdrawn.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/