High Court Jharkhand High Court

Md.Bulbul vs State Of Jharkhand on 15 February, 2011

Jharkhand High Court
Md.Bulbul vs State Of Jharkhand on 15 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.6644 of 2010

            Md. Bulbul                                       ...... Petitioner
                                       -Versus-
            The State of Jharkhand .               ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Uday Kant Thakur, Advocate.
            For the State      : A.P.P.
                                 ------

6/15.02.2011

: Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been acquitted after trial in the learned court
below and, as such, he does not press this application.

Accordingly, this bail application is rejected, as not pressed.

(Narendra Nath Tiwari, J.)
Shamim/