High Court Jharkhand High Court

Babli Mishra & Ors vs State Of Jharkhand on 29 March, 2011

Jharkhand High Court
Babli Mishra & Ors vs State Of Jharkhand on 29 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 A.B.A. No. 4452 of 2010
                                       ------
            1. Babli Mishra
            2. Saraswati Devi
            3. Deepak Kumar Mishra
            4. Ramesh Mishra @ Pappu                        ......        Petitioners
                                       Versus
            The State of Jharkhand      ....  ...    ....   ...          Opp. Party
                                       ------
            CORAM:        HON'BLE MR. JUSTICE PRASHANT KUMAR
                                    ------
            For the Petitioners     :      Mr. B.M. Tripathy, Sr. Advocate
            For the State           :      Mr. Tapas Roy, A.P.P.
                                           -----

4 /29.03.2011

After some arguments, learned counsel for the petitioners seeks
permission to withdraw this anticipatory bail application.

Permission accorded.

Accordingly, this anticipatory bail application is dismissed as
withdrawn.

(Prashant kumar, J)
R.K./