IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5857 of 2009
Pushpa Lakra ... ... ... ... ... Petitioner
Versus
State of Jharkhand and others ... ... Respondents
------
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
—–
For the Petitioner: Mr. A.K. Rashidi
For the Respondents: J.C. To Sr. S.C.I
——
02/Dated: 21st September, 2011
1) Learned counsel for the petitioner submitted that the grievance ventilated in this
petition has been brought to an end and hence, he seeks permission not to press this
petition.
2) Permission, as sought for, is granted.
3) This writ petition is disposed of, as not pressed.
4) Interim relief, if any granted by this Court, stands vacated.
Manoj/cp.2 (D. N. Patel, J)