Jharkhand High Court
Subraj Mahto @ Suraj Mahato vs State Of Jharkhand on 18 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.635 of 2011
Subraj Mahato @ Suraj Mahato ...... Petitioner
-Versus-
The State of Jharkhand. ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Nivedita Kundu, Advocate
For the State : A.P.P.
------
4/18.04.2011
: Learned counsel appearing on behalf of the petitioner seeks
permission to withdraw this application.
Permission is granted.
This bail application is, accordingly, dismissed, as withdrawn.
(Narendra Nath Tiwari, J.)
Shamim/