High Court Jharkhand High Court

Kamelsh Kumar Singh vs State Of Jharkhand & Ors. on 4 April, 2011

Jharkhand High Court
Kamelsh Kumar Singh vs State Of Jharkhand & Ors. on 4 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              WP(S) No. 4913 of 2004

Kamlesh Kumar Singh                                  ....    Petitioner

                                     Versus

The State of Jharkhand and Ors.                       ...       Respondents

Coram :           HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioner: Mr. Sujit Narayan Prasad
For the Respondents: J.C.to Mr. A.Allam.

                            I.A. No. 949/2011

04.04.2011

Learned counsel for the petitioner seeks permission to
withdraw this writ application by way of filing this interlocutory application.

Permission is granted.

Accordingly, this application is dismissed as withdrawn.
I.A. No. 949/2011 stands disposed of.

Anu   /                                                       (J.C.S.Rawat,J.)