IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1085 of 2011
1. Ayub Ansari @ Ayub Mian @ Ansari
2. Mustakin Ansari @ Mustakim Mian @ Ansari
3. Firoj Ansari @ Firoz Mian @ Ansari
4. Chirauddin Ansari @ Chirauddin Mian @ Ansari
5. Nemu Ansari @ Nazrul Mian @ Ansari
6. Intaz Ansari
7. Khalil Mian
8. Naju Ansari @ Naju Mian
9. Karamat @ Karamat Mian
10. Sukhan Mian ... ... ...Petitioners
Versus
The State of Jharkhand ... ... ... Opposite Party
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioners : Mr. Rishi Pallava, Advocate
For the State : Mr. D.K. Prasad, A. P. P.
02/06.05.2011
After some arguments learned counsel for the petitioners, Mr. Rishi
Pallava, seeks permission to withdraw this application.
Prayer is allowed.
Accordingly, this anticipatory bail application is dismissed as
withdrawn.
However, the trial court will pass the order in accordance with law
without being prejudiced by this order.
(Jaya Roy, J.)
Satayendra