High Court Jharkhand High Court

Durga Das Mukherjee vs State Of Jharkhand & Anr on 13 September, 2011

Jharkhand High Court
Durga Das Mukherjee vs State Of Jharkhand & Anr on 13 September, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                           Cr. M.P. No. 416 of 2007

               Durga Das Mukherjee       ...    ...   ...   Petitioner
                                      Versus
               1.The State of Jharkhand
               2.Sitaram Choudhary                          Opp. Parties

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner   : M/s Deepak Kumar, Manoj Kumar
               For the Opp. Party   : Mr. V.S. Sahay, APP


3/13.09.2011

Learned counsel for the petitioner seeks permission to
withdraw this application with liberty to raise the points at the
appropriate stage.

Permission accorded.

This application is dismissed as withdrawn.

(Prashant Kumar, J.)

Binit