High Court Jharkhand High Court

Agni Mukhi vs State Of Jharkhand & Anr on 8 June, 2011

Jharkhand High Court
Agni Mukhi vs State Of Jharkhand & Anr on 8 June, 2011
                        IN THE HIGH COURT OF JHARKHAND, RANCHI
                                      Cr.M.P. No.892 of 2009
Agni Mukhi-- --      --      --    --     --       --  --    --     --  --    --Petitioner
                                              Versus
1. State of Jharkhand
2. M/s. Hindusthan Copper Limited         --       --  --    --     --  --Opposite Parties
                                              --------
                            Coram: The Hon'ble Mr. Justice D.K. Sinha
                                                ----
       For the Petitioner          : Mr. Naveen Kumar Jaiswal, Advocate
       For the State               : A.P.P.
       For the Opp. Party No.2 : Mr. A.K. Das, Advocate
                                                --

3/ 8.6.2011

Mr. Naveen Kumar Jaiswal, the learned counsel, appearing on behalf of
the petitioner, seeks permission to withdraw this petition as it has been
rendered infructuous.

Prayer is allowed.

Accordingly, this petition is dismissed as withdrawn as it has been
rendered infructuous.

(D.K. Sinha, J.)

S.B.