Jharkhand High Court
Kamelsh Kumar Singh vs State Of Jharkhand & Ors. on 4 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
WP(S) No. 4913 of 2004
Kamlesh Kumar Singh .... Petitioner
Versus
The State of Jharkhand and Ors. ... Respondents
Coram : HON'BLE MR. JUSTICE J.C.S.RAWAT
For the petitioner: Mr. Sujit Narayan Prasad
For the Respondents: J.C.to Mr. A.Allam.
I.A. No. 949/2011
04.04.2011
Learned counsel for the petitioner seeks permission to
withdraw this writ application by way of filing this interlocutory application.
Permission is granted.
Accordingly, this application is dismissed as withdrawn.
I.A. No. 949/2011 stands disposed of.
Anu / (J.C.S.Rawat,J.)