Jharkhand High Court
Md.Samiullah vs State Of Jharkhand & Ors on 17 November, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 4055 of 2011
Md. Samiullah ... ... ... Petitioner
Versus
The State of Jharkhand through the Chief Secretary,
Govt. of Jharkhand, Ranchi & Ors. ... ... ... Respondents
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : M/s Anjani Kumar Verma, Manoj Kr. Sinha, Advocates
For the Respondents : Mr. Sarvendra Kumar, J.C. to G.A.
05/17.11.2011
Shri Manoj Kumar Sinha, holding the brief of Shri Anjani Kumar Verma,
counsel on behalf of the petitioner states that the petitioner does not want to press
this writ petition and prays to withdraw the same.
In view of the above submission, the writ petition is dismissed as withdrawn
with a liberty to approach the court if required in future.
(Poonam Srivastav, J.)
Manish