High Court Jharkhand High Court

Subraj Mahto @ Suraj Mahato vs State Of Jharkhand on 18 April, 2011

Jharkhand High Court
Subraj Mahto @ Suraj Mahato vs State Of Jharkhand on 18 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.635 of 2011

            Subraj Mahato @ Suraj Mahato                ...... Petitioner
                                    -Versus-
            The State of Jharkhand.                     ....... Opposite Party.
                                     ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                      ------
            For the Petitioner :     Mr. Nivedita Kundu, Advocate
            For the State      :     A.P.P.
                                     ------

4/18.04.2011

: Learned counsel appearing on behalf of the petitioner seeks
permission to withdraw this application.

Permission is granted.

This bail application is, accordingly, dismissed, as withdrawn.

(Narendra Nath Tiwari, J.)
Shamim/