High Court Jharkhand High Court

Sanjay Kumar Keshri @ Sanjay Kumar vs State Of Jharkhand on 15 February, 2011

Jharkhand High Court
Sanjay Kumar Keshri @ Sanjay Kumar vs State Of Jharkhand on 15 February, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   A.B.A. No. 13 of 2011

              Sanjay Kumar Keshri @ Sanjay Kumar ... ...               Petitioner
                                 ­V e r s u s­
              The State of Jharkhand                 ...      ...      Opposite Party
                                         ...
              CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                        ...
              For the Petitioner : ­ Mr. Syed Saif Ahmad, Advocate
              For the State      : ­ App.
                                        ...                                  
02/15.02.2011

Learned   counsel   for   the   petitioner   seeks   permission   to 
withdraw this anticipatory bail application.

Permission is accorded.

Accordingly,     this   anticipatory   bail   application   is 
dismissed as withdrawn.

     (Prashant Kumar, J.)

Kamlesh/