High Court Jharkhand High Court

Baban Singh vs State Of Jharkhand & Ors on 29 August, 2011

Jharkhand High Court
Baban Singh vs State Of Jharkhand & Ors on 29 August, 2011
In the High Court of Jharkhand at Ranchi

                    W.P.(S) No.1863 of 2010

            Baban Singh ............................................Petitioner

                             VERSUS

            State of Jharkhand and others...........Respondents

            CORAM: Hon'ble Mr. Justice R.R. Prasad

            For the Petitioner : Mr.Sunil Kumar Sinha
            For the Respondents: G.P.II

      6/ 29.8.11

. Mr. S.K. Sinha, learned counsel appearing for the petitioner

submits that probably on account of the fact that retirement benefits may

have been paid to the petitioner, the petitioner is not approaching him for

giving necessary instruction and therefore, he is not in position to say

correctly as to whether all the retirement benefits have been paid to the

petitioner or not but in absence of any instruction, he is presently

handicapped to press this application and hence, he may be permitted to

withdraw this application with a liberty to raise the issue before the authority

of non-payment of dues admissible to the petitioner.

In view of the submission, this writ application is permitted to

be withdrawn with a liberty to raise the issue of non-payment of dues, if any,

before an appropriate authority.

(R.R. Prasad, J.)
ND/