Jharkhand High Court
Ghulam Pir Khan vs State Of Jharkhand on 20 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 634 of 2007
...
Ghulam Pir Khan ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Ajay Sah, Advocate.
For the State : Mr. Shekhar Sinha, A.P.P.
...
05/20.09.2011
After some argument, learned counsel for the petitioner seeks
permission to withdraw this application with liberty to raise all the
points at the appropriate stage.
With the aforesaid liberty, this application is permitted to be
withdrawn.
(Prashant Kumar, J.)
sunil/