High Court Jharkhand High Court

Gajendra Sahu & Anr vs State Of Jharkhand & Anr on 19 September, 2011

Jharkhand High Court
Gajendra Sahu & Anr vs State Of Jharkhand & Anr on 19 September, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                 Cr. M.P. No. 1480 of 2006


           Gajendra Sahu and Anr    ...    ....Petitioners

                              Vs.
           The State of Jharkhand & Anr    ....Opposite Parties

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioners:      Mr. A.K. Kashyap, Sr. Advocate
           For the State:            APP

7/19.09.2011

: After some argument, learned counsel for the petitioners
seeks permission to withdraw this application with liberty to raise all
the points at the time of framing of charge/appropriate stage.

Permission accorded.

Accordingly, this application is dismissed as withdrawn

( Prashant Kumar,J.)

Sharda/-