Jharkhand High Court
Md.Kamruddin Ansari & Anr vs State Of Jharkhand on 11 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4077 of 2010
...
Asraf Ansari ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Pravin Kumar Pandey, Advocate.
For the State : Mr. R.S. Singh, APP.
...
04/11.02.2011
Sri Pravin Kumar Pandey, learned counsel for the petitioner
seeks permission to withdraw this anticipatory bail application.
Permission accorded.
Accordingly, this anticipatory bail application is dismissed as
withdrawn.
(Prashant Kumar, J.)
sunil/