Jharkhand High Court
Ehsan Ahmad & Anr vs State Of Jharkhand & Anr on 22 June, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Rev. No.1003 of 2010
1. Ehsan Ahmad
2. Mina Khatoon @ Mina Khatun -- -- -- -- -- -- --Petitioners
Versus
1. The State of Jharkhand
2. Gulshan Praveen-- -- -- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioners : Mr. Ajit Kumar Dubey, Advocate
For the State : A.P.P.
--
3/ 22.6.2011
Mr. Ajit Kumar Dubey, the learned counsel, appearing on behalf of the
petitioners, seeks permission to withdraw this criminal revision on the ground
that parties have settled their disputes.
Prayer is allowed.
Accordingly, this criminal revision is dismissed as withdrawn.
(D.K. Sinha, J.)
S.B.