Jharkhand High Court
Nirmala Devi & Anr vs State Of Jharkhand on 3 January, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2958 of 2010
------
1. Nirmala Devi
2. Uday Chand Prasad ... ... ... .... ...... Petitioners
Versus
The State of Jharkhand.. .... ... .... ... Opp.Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners: Mr. Barnwal S. Lal, Sr. Advocate
Mr. Vikash Kishore
For the Opp. Party: Mr. A.P.P
-----
3/03.01.2011
Sri Barnwal, S. Lal, learned counsel for the petitioners seeks
permission to withdraw this application.
Permission accorded.
Accordingly, this application is dismissed as withdrawn.
(Prashant Kumar, J)
Binit/