Jharkhand High Court
Santosh Kumar Singh vs State Of Jharkhand Thr C.B.I. on 20 September, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. M.P. No. 474 of 2007
Santosh Kumar Singh ... ... ... Petitioner
Versus
The State of Jharkhand through C.B.I. Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Sameer Saurabh
For the Opp. Party : Md. Mokhtar Khan (C.B.I.)
4/20.09.2011
After some arguments, learned counsel for petitioner
seeks permission to withdraw this application with liberty to raise all
the points at the time of framing of charge.
With the aforesaid liberty, this application is permitted to
be withdrawn.
(Prashant Kumar, J.)
Binit