Jharkhand High Court
Amardeep Kumar Gupta vs State Of Jharkhand on 17 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 22 of 2011
Amardeep Kumar Gupta ... ....Petitioner
Vs.
The State of Jharkhand ..... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: M/s. Kuamri Jagriti
For the State: Mr. A.K. Prasad ,APP
2/17.02.2011
: After some argument, 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This anticipatory bail application is dismissed as withdrawn.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/-