IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2368 of 2011
----
1.Parmeshwar Mahatha
2.Sapan Mahatha
3.Dhananjay Mahatha ......Petitioners
-- Versus --
The State of Jharkhand .......... Opposite Party
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioners : Mr. Vijay Kumar Roy, Advocate
For the State : Mr. A.B.Mahto , A.P.P.
----
07/ 21.09.2011
After some arguments, learned counsel for the
petitioner seeks permission to withdraw the application.
Permission is allowed.
Accordingly, the application is dismissed as
withdrawn.
However, the trial court will pass the order
considering the fact that some of the accused have been granted
bail by the court below and also pass the order without being
prejudiced by the order of this Court.
(JAYA ROY, J.)
SI/-