Jharkhand High Court
Rajiv Kumar vs State Of Jharkhand on 22 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 265 of 2011
Rajiv Kumar ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Rahul Kumar
For the State: Mr. J. Mahto , APP
3/22.03.2011
: Learned counsel for the petitioner seeks permission to
withdraw this anticipatory bail application.
Permission accorded.
This anticipatory bail application is dismissed as withdrawn.
( Prashant Kumar,J.)
Sharda/-