Jharkhand High Court
Shyam Lal Chy. vs State Of Jharkhand & Anr. on 4 July, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Misc. No.1950 of 2001
Shyam Lal Choudhary -- -- -- -- -- -- -- --Petitioner
Versus
1. The State of Jharkhand
2. Subir Chandra Mitra -- -- -- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioner : Mr. Anil Kr. Jha Astik, Advocate
For the State : A.P.P.
For the Opp. Party No.2 : Mr. A.K. Choudhary, Advocate
5/ 4.7.2011
Mr. Anil Kr. Jha Astik, the learned counsel, appearing on behalf of the
petitioner, seeks permission to withdraw this petition as he has received
instruction from his client that parties are inclined to compromise the dispute
and hence, it may be permitted to be withdrawn since not pressed.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn.
(D.K. Sinha, J.)
S.B.