High Court Jharkhand High Court

Nand Kishore Prasad vs State Of Jharkhand on 11 November, 2011

Jharkhand High Court
Nand Kishore Prasad vs State Of Jharkhand on 11 November, 2011


                      IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                W.P.(Cr.) No.205 of 2007   
                                               …..

Nand Kishore Prasad                                 ……   Petitioner 
Versus 
The State of Jharkhand & anr.                   …….  Respondents
                                                                       
                                CORAM :          HON’BLE THE  CHIEF JUSTICE
                                    
                                                                 ….

          For the Petitioner     : Mr.Tarun Kumar Sinha, Adv.

For the State            :  JC to G.P.II
            
                                                  …..                                             

                  

                                                               Dated­11
  th
    November , 2011  
   

    By Court­        After arguing at length, learned counsel for the petitioner 

seeks permission to withdraw this writ petition. 

The   writ   petition   is   dismissed   as   withdrawn.   Copy   of 

this   order   be   sent   to   the   trial   court   immediately   to   expedite   and 

decide the matter, if the trial has not been concluded.

                                                (   Prakash Tatia, C.J. ) 
                     

                                                                        
G.Jha/