High Court Jharkhand High Court

Laddu @ Lattu Choubey vs State Of Jharkhand on 17 March, 2011

Jharkhand High Court
Laddu @ Lattu Choubey vs State Of Jharkhand on 17 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 382 of 2011

           Laddu alias Lattu Choubey                  ...      ....Petitioner

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

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:          Mr. Rajiva Sharma,Sr. Advocate
                                        Mr. Jenish Minz
           For the State:               Mr. Binod Singh , APP

3/17.03.2011

: After some argument, learned counsel for the petitioner
seeks permission to withdraw this anticipatory bail application with
liberty to move in the court below for regular bail.

Permission accorded.

This anticipatory bail application is dismissed as
withdrawn.

( Prashant Kumar,J.)

Sharda/-