High Court Jharkhand High Court

Basant Kumar Roy vs State Of Jharkhand on 7 April, 2011

Jharkhand High Court
Basant Kumar Roy vs State Of Jharkhand on 7 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 4253 of 2010
                                     ...
           Basant Kumar Roy                        ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. P.P.N. Roy, Sr. Advocate.
           For the State             : ­ Mr. P.K. Sahay, APP.
                                     ...
                          
05/07.04.2011

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

Permission accorded.

Accordingly, this  anticipatory bail application is dismissed as 
withdrawn.

If petitioner surrender in the court below and pray for regular 
bail, the court below will consider the regular bail application on its 
own merit without being prejudiced by this order.

   (Prashant Kumar, J.)
sunil/