Jharkhand High Court
Laddu @ Lattu Choubey vs State Of Jharkhand on 17 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 382 of 2011
Laddu alias Lattu Choubey ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Rajiva Sharma,Sr. Advocate
Mr. Jenish Minz
For the State: Mr. Binod Singh , APP
3/17.03.2011
: After some argument, learned counsel for the petitioner
seeks permission to withdraw this anticipatory bail application with
liberty to move in the court below for regular bail.
Permission accorded.
This anticipatory bail application is dismissed as
withdrawn.
( Prashant Kumar,J.)
Sharda/-