Jharkhand High Court
Mithilesh Ojha vs State Of Jharkhand on 24 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3330 of 2010
Mithilesh Ojha ... ....Petitioner
Vs.
The State of Jharkhand & Anr... .... ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Prashant Kumar Singh
For the State: Mr. Md. Hatim, APP
For the O.P. No. 2: Mr. Vijay Shankar Prasad
3/24.02.2011
: After some argument, learned counsel for the petitioner
seeks permission to withdraw this anticipatory bail application.
Permission accorded.
This anticipatory bail application is dismissed as
withdrawn.
( Prashant Kumar,J.)
Sharda/-
2