Jharkhand High Court
Manorma Kumari vs State Of Jharkhand & Ors on 8 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 6313 of 2007
Manorma Kumari ............ ............ Petitioner
Versus
The State of Jharkhand & Ors. ...... ......... Respondents.
..............
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
..............
For the petitioner : Mr. Saurav Arun, Advocate
For the Respondents :
.............
3/08.06.2011
: Learned counsel appearing on behalf of the petitioner seeks
permission to withdraw this writ petition.
Permission is accorded.
This writ petition is, accordingly, dismissed, as withdrawn.
(Narendra Nath Tiwari, J)
Shamim/