High Court Jharkhand High Court

B.P.Horo vs State Of Jharkhand & Ors on 25 July, 2011

Jharkhand High Court
B.P.Horo vs State Of Jharkhand & Ors on 25 July, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P.(Cr.) No. 27 of 2011
                 B.P.Horo                                    ...        ...   Petitioner
                                       Versus
                 The State of Jharkhand & Ors.               ...        ...   Respondents
                                           ------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE

——

For the Petitioner: Mr. Rajan Raj, Advocate
For the Respondents: J.C. to S.C.-II

——

Order No.:05 Dated: 25th July, 2011.

Heard learned counsel for the petitioner and the learned
counsel for the State.

Learned counsel for the petitioner wants to withdraw this writ
petition after arguing at length.

Accordingly, this writ petition is dismissed as withdrawn.
The learned counsel for the petitioner prays that liberty may
be granted to the writ petitioner to approach the Court below u/s
451 Cr.P.C. for release of the goods.

If that remedy is available to the petitioner in accordance
with law, then the petitioner may approach the Court concerned for
the said relief and the Court may consider the petitioner’s prayer
strictly in accordance with law and pass appropriate reasoned
order.

                                                                      (Prakash Tatia, A.C.J.)

D.S./Sudhir