High Court Jharkhand High Court

Bholeshwar Prasad Narayan Sinh vs State Of Jharkhand & Ors on 10 October, 2011

Jharkhand High Court
Bholeshwar Prasad Narayan Sinh vs State Of Jharkhand & Ors on 10 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                      
                          W.P.(S) No. 6284 of 2008 
                                    ­­­­­­­­
       Bholeshwar Prasad Narayan Sinha  ...         Petitioner
                                        Versus
        The State of Jharkhand & others  ...                 Respondents
                                        ­­­­­­­­
        CORAM:                 HON'BLE MR. JUSTICE D. N. PATEL 
                                        ­­­­­­­­
        For the Petitioner            : M/s Sujit Narayan Prasad, B. Burman
        For the Jharkhand­State  : J.C. to G.P­II
        For the Bihar­State           : Mr. S.P. Roy 
        For the A.G.                      : Mr. S. Srivastava         
                                        ­­­­­­­­
                       th
        07: Dated 10    October, 2011
                                                

       1.

Counsel   for   the   petitioner   seeks   permission   to   withdraw   this   writ 
petition reserving liberty with the petitioner to file afresh petition before 
appropriate Court or Forum. 

2. Permission, as sought for, is granted. 

3. This writ petition is disposed of as withdrawn reserving liberty with 
the petitioner to file afresh petition before appropriate Court or Forum. 

4. Interim relief, if any, stands vacated. 

         ( D.N. Patel, J. )
VK