High Court Jharkhand High Court

Ayub Ansari @ Ayub Mian @ Ansari & … vs State Of Jharkhand on 6 May, 2011

Jharkhand High Court
Ayub Ansari @ Ayub Mian @ Ansari & … vs State Of Jharkhand on 6 May, 2011
                            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withdrawn.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