High Court Jharkhand High Court

Chatari Ram vs State Of Jharkhand & Anr on 1 March, 2011

Jharkhand High Court
Chatari Ram vs State Of Jharkhand & Anr on 1 March, 2011
                       IN THE HIGH COURT OF JHARKHAND, RANCHI
                                   Cr.M.P. No.1605 of 2009
Chatari Ram--       --      --    --    --      --   --     --     -- --Petitioner
                                           Versus
1. The State of Jharkhand
2. Ashwani Kumar --         --    --    --      --   --     --     -- --Opposite Parties
                                            --------
                           Coram: The Hon'ble Mr. Justice D.K. Sinha
                                              ----
      For the Petitioner : Mr. Vijay Kumar Sharma, Advocate
      For the State         : A.P.P.
      For the Complainant: Mr. G.C. Sahu, Advocate


                                              --

3/1.3.2011

Mr. Vijay Kumar Sharma, the learned counsel, appearing on behalf of
the petitioner, seeks permission to withdraw this petition filed on behalf of the
petitioner Chatari Ram with the liberty to agitate the matter at the appropriate
stage before the court-below.

Prayer is allowed.

Accordingly, this petition is dismissed as withdrawn.

(D.K. Sinha, J.)
S.B.