Jharkhand High Court
Fulwash Devi & Ors vs State Of Jharkhand on 16 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4153 of 2010
...
1. Fulwash Devi
2. Prabha Devi
3. Sanjay Kumar Singh ... ... Petitioners
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. B.M. Tripathi, Sr. Advocate.
For the State : Mrs. M. Palit, APP.
...
03/16.03.2011
After some argument, 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withdrawn.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.)
sunil/