High Court Jharkhand High Court

Rajendra Singh vs State Of Jharkhand on 17 September, 2011

Jharkhand High Court
Rajendra Singh vs State Of Jharkhand on 17 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        Cr. M.P. No. 1286 of 2009
                                   ---

Rajendra Singh Petitioner
Versus
The State of Jharkhand Opp. Party

CORAM: The Hon’ble Mr. Justice R.K. Merathia

For the Petitioner: Mr. S.S. Choudhary, Advocate
For the State: A.P.P.

Order No. 04 Dated 17th September, 2011

Mr. S.S. Choudhary, learned counsel for the petitioner, seeks
permission to withdraw this application saying that it has become
infructuous. Accordingly, this application is dismissed as withdrawn.

(R.K. Merathia, J)
Ranjeet/