High Court Jharkhand High Court

Anand Kumar Verma vs State Of Jharkhand on 15 February, 2011

Jharkhand High Court
Anand Kumar Verma vs State Of Jharkhand on 15 February, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                     Cr. Revision No. 71 of 2011

           Anand Kumar Verma                               ...      ...           Petitioner
                               Versus
           The State of Jharkhand                         ...       ...           Opp. Party

     CORAM:       HON'BLE MR. JUSTICE D.K. SINHA

           For the Petitioner     : Mr. Deepak Kumar, Advocate
           For the State          : A.P.P.

02/15.02.2011

Mr.   Deepak   Kumar,   learned   counsel   for   the   petitioner   seeks   permission   to 
withdraw this petition with a liberty to file appropriate petition against the order 
impugned.

Prayer is allowed.

This Revision Petition is dismissed as withdrawn. 

                (D.K. Sinha, J.)

Manish