High Court Jharkhand High Court

Dilip Kumar vs State Of Jharkhand & Ors on 27 June, 2011

Jharkhand High Court
Dilip Kumar vs State Of Jharkhand & Ors on 27 June, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                          W.P. (C) No. 1730 of 2011

        Dilip Kumar                                                ...... Petitioner
                                       Versus 
         The State of Jharkhand & ors.                         ...... Respondents
                                      ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
        For the Petitioner                    :  Mr. Ajit Kumar, Advocate
        For the Respondent­State              :  J.C. to Sr. S.C.­I 
                                      ­­­­­­­­­
                        th
         06/Dated: 27    June, 2011
                                          

        1.

  Learned   counsel   appearing   for   the   petitioner,  upon   instruction   from   his 
client, seeks permission to withdraw this writ petition.

2.  Permission, as prayed for, is granted.

3.  The writ petition is, hereby, disposed of as withdrawn.

4.  Interim relief, if any, stands vacated.

                           (D.N. Patel, J.)
Ajay/