IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.334 of 2008
1. Jawahar Agrawal @ Jawahar Prasad
2. Amit Kumar-- -- -- -- -- -- -- -- -- --Petitioners
Versus
1. The State of Jharkhand
2. Abdul Gaffar Ansari -- -- -- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioners : Mr. Nilesh Kumar, Advocate
For the State : A.P.P.
--
(I.A. No.2164 of 2010)
2/ 12.5.2011
By filing the present interlocutory application, Mr. Nilesh Kumar, the
learned counsel, appearing on behalf of the petitioners, seeks permission to
withdraw the instant criminal miscellaneous petition as it has been rendered
infructuous.
Prayer is allowed.
Accordingly, I.A. No.2164 of 2010 stands disposed of.
(Cr.M.P. No.334 of 2008)
Consequently, this criminal miscellaneous petition is dismissed as
withdrawn.
(D.K. Sinha, J.)
S.B.