Jharkhand High Court
Saryu Ram vs State Of Jharkhand on 23 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3350 of 2010
...
Saryu Ram ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mrs. Lina Shakti, Advocate.
For the State : Mr. A.K. Sinha, APP.
...
04/23.02.2011
Smt. Lina Shakti, 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withdrawn.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/