High Court Jharkhand High Court

Pradeep Kumar @ Subhash vs State Of Jharkhand on 22 February, 2011

Jharkhand High Court
Pradeep Kumar @ Subhash vs State Of Jharkhand on 22 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 92 of 2011
                                     ...
           Pradeep Kumar @ Subhash                ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                 ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Saurav Arun, Advocate.
           For the State             : ­ Mr. Tapas Roy, APP.
                                     ...
                          
02/22.02.2011

In view of the observation given by the Sessions Judge, learned 
counsel   for   the   petitioner   seeks   permission   to   withdraw   this 
anticipatory bail application with liberty to move in the court below 
for grant of regular bail.

With the aforesaid liberty, this anticipatory bail application is 
dismissed as withdrawn.

   (Prashant Kumar, J.)
sunil/