High Court Jharkhand High Court

Vinay Kumar Gupta vs State Of Jharkhand on 28 February, 2011

Jharkhand High Court
Vinay Kumar Gupta vs State Of Jharkhand on 28 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 4288 of 2010

           Vinay Kumar Gupta            ...      ....Petitioner

                              Vs.
           The State of Jharkhand ... ....       ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:          Mr. G.C. Sahu
           For the State:               Mrs. Lily Sahay, APP

3/28.02.2011

: 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withdrawn.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