Jharkhand High Court
Santosh Kumar Pandey @ Bablu … vs State Of Jharkhand on 25 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 182 of 2011
Santosh Kumar Pandey @ Bablu Pandey... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Nagmani Tiwari
For the State: Mr. Shekhar Sinha, APP
2/25.02.2011
: 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withdrawn.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/-
2