Jharkhand High Court
Nityanand Rao @ Nitya Rao vs State Of Jharkhand on 22 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (SJ) No. 9 of 2010
Nityanand Rao & Nitya Rao...................... Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
……
For the Appellant : Mr. Rajeeva Sharma, Sr. Advocate
For the State : Mr. A.P.P.
......
Order No. 5 Dated the 22 nd September 2011
I.A. No. 1783 of 2011
After some argument, Mr. Rajeeva Sharma, learned senior
counsel appearing for the appellant, seeks permission to withdraw this
interlocutory application.
Accordingly, this interlocutory application is dismissed as
withdrawn.
I.A. No. 1783 of 2011 stands disposed of.
(R.K.Merathia, J)
Mukund/