High Court Jharkhand High Court

Santosh Kumar Pandey @ Bablu … vs State Of Jharkhand on 25 February, 2011

Jharkhand High Court
Santosh Kumar Pandey @ Bablu … vs State Of Jharkhand on 25 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 182 of 2011

           Santosh Kumar Pandey @ Bablu Pandey...              ....Petitioner

                              Vs.
           The State of Jharkhand ... ....      ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:          Mr. Nagmani Tiwari
           For the State:               Mr. Shekhar Sinha, APP

2/25.02.2011

: 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withdrawn.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