Jharkhand High Court
Durga Das Mukherjee vs State Of Jharkhand & Anr on 13 September, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. M.P. No. 416 of 2007
Durga Das Mukherjee ... ... ... Petitioner
Versus
1.The State of Jharkhand
2.Sitaram Choudhary Opp. Parties
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : M/s Deepak Kumar, Manoj Kumar
For the Opp. Party : Mr. V.S. Sahay, APP
3/13.09.2011
Learned counsel for the petitioner seeks permission to
withdraw this application with liberty to raise the points at the
appropriate stage.
Permission accorded.
This application is dismissed as withdrawn.
(Prashant Kumar, J.)
Binit