Jharkhand High Court
Sanjay Kumar Keshri @ Sanjay Kumar vs State Of Jharkhand on 15 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 13 of 2011
Sanjay Kumar Keshri @ Sanjay Kumar ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Syed Saif Ahmad, Advocate
For the State : App.
...
02/15.02.2011
Learned counsel for the petitioner seeks permission to
withdraw this anticipatory bail application.
Permission is accorded.
Accordingly, this anticipatory bail application is
dismissed as withdrawn.
(Prashant Kumar, J.)
Kamlesh/