High Court Jharkhand High Court

Shanti Devi vs State Of Jharkhand on 21 October, 2011

Jharkhand High Court
Shanti Devi vs State Of Jharkhand on 21 October, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 2874 of 2011
                  Shanti Devi                  ...  ...  ...   Petitioner
                                         Versus
                  The State of Jharkhand       ...  ...  ... Opposite Party
                              ---
                  CORAM       : HON'BLE MRS. JUSTICE JAYA ROY

                        For the Petitioner            : Mr. B.M. Tripathy, Sr. Advocate
                        For the State                 : Mrs. Lili Sahay, A. P. P.


04/21.10.2011

After some arguments learned Senior counsel for the
petitioner, Mr. B.M. Tripathy, seeks permission to withdraw this
application.

Prayer is allowed.

Accordingly, this anticipatory bail application is
dismissed as withdrawn.

However, the trial court will pass the order in
accordance with law without being prejudiced by this order and
after considering the fact that another co-accused namely,
Chotelal Ram has been granted bail in B.A. No. 2312 of 2011 vide
order dated 27.06.2011.

(Jaya Roy, J.)

Satayendra