IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.1621 of 2008
1. Bhuneshwar Rana
2. Baiju Rana
3. Kuldeep Rana
4. Dileshar Rana-- -- -- -- -- -- -- -- --Petitioners
Versus
1. The State of Jharkhand
2. Smt. Rashmi Devi-- -- -- ---- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioners : Mr. Pradip Kumar Prasad, Advocate
For the State : A.P.P.
--
4/24.2.2011
Mr. Pradip Kumar Prasad, the learned counsel, appearing on behalf of
the petitioners, seeks permission to withdraw this petition with the liberty to
agitate the matter at the time of framing of charge in the backdrop that the
allegation of rape was only against Bhuneshwar Rana, though the learned
Chief Judicial Magistrate, Hazaribagh took cognizance of the offence under
Section 376 of the Indian Penal Code against all the four accused.
Prayer is allowed.
Accordingly, this petition is dismissed as withdrawn.
(D.K. Sinha, J.)
S.B.