High Court Jharkhand High Court

Jamuna Sao vs Bharat Coking Coal Ltd. & Ors on 5 July, 2011

Jharkhand High Court
Jamuna Sao vs Bharat Coking Coal Ltd. & Ors on 5 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.987 of 2011
            Jamuna Sao.                                  ......Petitioner. 
                                    ­Versus­
            Bharat coking Coal Limited & Ors.            .......Respondents.
                                     ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                      ­­­­­­
            For the Petitioner :      Mr. Sidhartha Roy, Advocate.  
            For the Respondents:      Mr. I. Sinha, Advocate. 
                                      ­­­­­­
02/05.07.2011

: After some argument, Mr. Sidhartha Roy, learned counsel, 
appearing   on   behalf   of   the   petitioner,   seeks   permission   to 
withdraw this writ petition in order to avail the alternative remedy. 

Permission is accorded. 

Accordingly, this writ petition is dismissed as withdrawn. 

 (Narendra Nath Tiwari, J.)
Sanjay/