IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr.) No. 299 of 2006
Jitendra Kumar Singh ... ... ...... Petitioner
Versus
The State of Jharkhand & Ors ..... ..... Respondents
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
—–
For the Petitioner : Mr. M.S.Anwar, Sr.Advocate
For the Respondents : Mr. Nipun Bakshi
—— Dated 2nd September, 2011
Learned counsel for the petitioner wants to withdraw this
petition.
‘ Prayer is allowed. This petition is dismissed as withdrawn
with liberty to seek other remedy. The petitioner is free to avail
of other remedies, if law permits.
(Prakash Tatia, A.C J)
Dey/-Alankar/-