Jharkhand High Court
Manish Kumar vs State Of Jharkhand & Anr. on 3 August, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. M.P. No. 1392 of 2007
Manish Kumar ... ... ... Petitioner
Versus
The State of Jharkhand
Ashok Prasad Sah Opp. Parties
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Delip Jerath, Sr. Advocate
, Mr. Vivek Kumar Singh
For the Opp. Party : Mr. A.B. Mahto (A.P.P.)
4/03.08.2011
Learned counsel for the petitioner seeks permission to
withdraw this application.
Permission accorded.
This application is dismissed as withdrawn.
(Prashant Kumar, J.)
Binit