Jharkhand High Court
Murshid Ansari vs State Of Jharkhand on 21 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 797 of 2011
...
Murshid 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. Prabir Chatterjee, Advocate.
For the State : Mr. T.N. Verma, APP.
...
02/21.04.2011
After some argument, 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withdrawn.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/