High Court Jharkhand High Court

Nityanand Rao @ Nitya Rao vs State Of Jharkhand on 22 September, 2011

Jharkhand High Court
Nityanand Rao @ Nitya Rao vs State Of Jharkhand on 22 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               Cr. Appl. (SJ) No. 9 of 2010
      Nityanand Rao & Nitya Rao......................               Appellant
                                Versus
      State of Jharkhand  ..................                          Respondent 
                                ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   ……

      For the Appellant          : Mr. Rajeeva Sharma, Sr. Advocate 
      For the State              : Mr. A.P.P.
                                ......
      Order No. 5                              Dated the 22  nd  September 2011
                                                                               

      I.A. No. 1783 of 2011

After   some   argument,   Mr.   Rajeeva   Sharma,   learned   senior 

counsel   appearing   for   the   appellant,   seeks   permission   to   withdraw   this 

interlocutory application.

Accordingly,   this   interlocutory   application   is   dismissed   as 

withdrawn.  

I.A. No. 1783 of 2011 stands disposed of. 

    (R.K.Merathia, J)

 
Mukund/­