Jharkhand High Court
Mojibul Rehman Ansari vs State Of Jharkhand on 25 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.2169 of 2011
Mojibul Rehman Ansari ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Nilesh Kumar, Advocate
For the State : A.P.P.
------
2/25.04.2011
: Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been released on bail by learned court below and,
as such, he does not press this application.
This bail application is, accordingly, withdrawn, as not pressed.
(Narendra Nath Tiwari, J.)
Shamim/