High Court Jharkhand High Court

Manoga Ganjhu vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Manoga Ganjhu vs State Of Jharkhand on 1 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                I.A. (Cr.) No. 668 of 2011
                             In  
          Cr. Appeal (DB) No. 831 of 2008

Manoga Ganjhu                                                    ...... Appellant
                               Versus 
 The State of Jharkhand                                      ...... Respondent
                              ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D.N. PATEL
             HON'BLE MR. JUSTICE D.K. SINHA  
                              ­­­­­­­­­
For the Appellant             :       Mr. Nilesh Kumar, Advocate
For the Respondent            :       A.P.P.
                              ­­­­­­­­­
              st
 09/Dated: 1    July, 2011
                              

Oral Order
Per D.N. Patel, J.:

1.

  Learned   counsel   for   the   applicant   seeks   permission   to   withdraw   this 
interlocutory application.

2.  Permission, as prayed for, is granted.

3.  I.A. (Cr.) No. 668 of 2011 is, accordingly, disposed of as withdrawn.

                          (D.N. Patel, J.)

       (D.K. Sinha, J.)
Ajay/