High Court Jharkhand High Court

Santosh Kumar Singh vs State Of Jharkhand Thr C.B.I. on 20 September, 2011

Jharkhand High Court
Santosh Kumar Singh vs State Of Jharkhand Thr C.B.I. on 20 September, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                           Cr. M.P. No. 474 of 2007

               Santosh Kumar Singh        ...  ...   ...      Petitioner
                                      Versus
               The State of Jharkhand through C.B.I.                Opp. Party

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner    : Mr. Sameer Saurabh
               For the Opp. Party    : Md. Mokhtar Khan (C.B.I.)


4/20.09.2011

After some arguments, learned counsel for petitioner
seeks permission to withdraw this application with liberty to raise all
the points at the time of framing of charge.

With the aforesaid liberty, this application is permitted to
be withdrawn.

(Prashant Kumar, J.)

Binit