Jharkhand High Court
Abdul Razak Khan vs State Of Jharkhand & Ors. on 23 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Rev. No. 357 OF 2001
Abdul Razak Khan
Vs.
1.The State of Jharkhand
2.The Divisional Forest Officer-cum-Authorized Officer, Ranchi
3.Md.Ashique Khan
4.Ravindra Mahto
-------
CORAM; HON'BLE THE CHIEF JUSTICE
For the Appellant/Petitioner M/s.V.Shivnath, A.Sinha, A.L.Topno
For the Respondent/Opp. Party Mr.T.N.Verma, APP
------
13/23.3.2011
Learned counsel for the petitioner wants to withdraw this revision petition.
This petition is dismissed as withdrawn.
(Bhagwati Prasad,C.J.)
dey