Jharkhand High Court
Kyamuddin Khan vs State Of Jharkhand on 20 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.527 of 2011
Kyamuddin Khan ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Md. Faruque Ansari, Advocate
For the State : A.P.P.
------
3/20.05.2011
: Learned counsel appearing on behalf of the petitioner, after some
argument, seeks permission to withdraw this bail application.
Permission is accorded.
This bail application is, accordingly, dismissed, as withdrawn.
(Narendra Nath Tiwari, J.)
Shamim/