IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 1286 of 2009
---
Rajendra Singh Petitioner
Versus
The State of Jharkhand Opp. Party
—
CORAM: The Hon’ble Mr. Justice R.K. Merathia
—
For the Petitioner: Mr. S.S. Choudhary, Advocate
For the State: A.P.P.
—
Order No. 04 Dated 17th September, 2011
Mr. S.S. Choudhary, learned counsel for the petitioner, seeks
permission to withdraw this application saying that it has become
infructuous. Accordingly, this application is dismissed as withdrawn.
(R.K. Merathia, J)
Ranjeet/