High Court Jharkhand High Court

Chand Qureshi vs State Of Jharkhand on 1 July, 2011

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 No. 779 of 2011 is, accordingly, disposed of as withdrawn.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/