High Court Jharkhand High Court

Surendra Prasad & Anr. vs State Of Jharkhand & Ors. on 28 March, 2011

Jharkhand High Court
Surendra Prasad & Anr. vs State Of Jharkhand & Ors. on 28 March, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              W.P. (S) No. 1637 of 2005
                1. Surendra Prasad
                2. Syed Ghulam Mohammad ...           ...    ...     ...   Petitioners
                                       Versus
                The State of Jharkhand and others     ...    ...     ...   Respondents
                                       ------
                CORAM:        HON'BLE MR. JUSTICE J.C.S. RAWAT
                                       ------
                For the Petitioners:            Mr. S.K. Sharma
                For the Respondents:            J.C. To G.A.
                                       ------

4/ 28.03.2011

Learned counsel appearing for the petitioners seeks permission to
withdraw this application.

Prayer is allowed.

This application is dismissed as withdrawn.
Interim order, if any, is hereby vacated.

(J.C.S. Rawat, J)
Manoj/cp.2