High Court Jharkhand High Court

Ghanshyam Rajwar & Anr vs State Of Jharkhand on 26 September, 2011

Jharkhand High Court
Ghanshyam Rajwar & Anr vs State Of Jharkhand on 26 September, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 1886 of 2011
                  1. Ghanshyam Rajwar
                  2. Gita Devi            ...   ...  ...    Petitioners
                                          Versus
                  The State of Jharkhand        ...  ...  ...    Opposite Party
                               ---
                  CORAM        : HON'BLE MRS. JUSTICE JAYA ROY

                       For the Petitioners            : Mr. Shekhar Prasad Sinha,
                  Advocate
                       For the State                  : Mrs. Lily Sahay, A. P. P.


03/26.09.2011

After some arguments learned counsel for the petitioner, Mr.
Shekhar Prasad Sinha, 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dismissed as withdrawn.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