High Court Jharkhand High Court

Roop Narayan Gupta & Ors. vs State Of Jharkhand & Anr. on 5 April, 2011

Jharkhand High Court
Roop Narayan Gupta & Ors. vs State Of Jharkhand & Anr. on 5 April, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI.
                                  Cr.M.P. No. 1092 of 2005
                    Roop Narayan Gupta & Ors..     ...............................................Petitioners

                                                   Versus
                    State of Jharkhan &Anr                   ........................................... Opp. Parties.

               CORAM :- HON'BLE MR. JUSTICE D.K. SINHA

              For the Petitioner                 :- Mr.S. Nayak
              For the State                      :- A.P.P.


3/5.4.2011

Mr.S. Nayak, the learned counsel appearing for the petitioners seeks
permission to withdraw this petition filed under section 482 of Code of Criminal
Procedure,however, with the liberty to agitate the matter at the time of framing of charge
for discharge of the petitioner on the given documents.

Prayer is allowed.

Accordingly, this petition is dismissed as withdrawn.

(D.K.Sinha, J)

SD