Jharkhand High Court
Chand Qureshi vs State Of Jharkhand on 1 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
I.A. (Cr.) No. 779 of 2011
In
Cr. Appeal (DB) No. 1372 of 2003
Chand Qureshi ...... Appellant
Versus
The State of Jharkhand ...... Respondent
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
HON'BLE MR. JUSTICE D.K. SINHA
For the Appellant : Mr. A.K. Chaturvedi, Advocate
For the Respondent : A.P.P.
st
10/Dated: 1 July, 2011
Oral Order
Per D.N. Patel, J.:
1.
Learned counsel for the applicant seeks permission to withdraw this
interlocutory application with a liberty to file fresh application.
2. Permission, as prayed for, is granted.
3. I.A. (Cr.) No. 779 of 2011 is, accordingly, disposed of as withdrawn.
(D.N. Patel, J.)
(D.K. Sinha, J.)
Ajay/