Court No. - 11 C.M.A.No.9642 of 2010 In Case :- MISC. SINGLE No. - 226 of 1995 Petitioner :- Ganesh Pd. Respondent :- Union Of India Petitioner Counsel :- Akhilesh Kalra,Chandra Bhushan Pandey,R.K.Chaudhary,Shachindra P. Singh,Sunil Kumar Singh Respondent Counsel :- Manik Sinha,Ashok Nigam,C.S.C.,Chandra Bhushan Pandey,Jitendra Prakash,Manik Sinha,S.C.Misra,Shachindra P. Singh Hon'ble Anil Kumar,J.
Sri N.N. Pandey, learned counsel for the petitioner moved an
application for withdrawal of the writ petition supported by an
affidavit on behalf of the petitioners.
Sri Anil Kumar, learned counsel for the respondents have no
objection in case the writ petition is dismissed as withdrawn.
Accordingly, the present writ petition is dismissed as withdrawn.
Interim order, if any, is hereby discharged.
It is clarified that this Court has not granted any liberty to the
petitioner to file fresh petition on the same cause of action.
Order Date :- 2.2.2010
Pramod
Court No. – 11
Case :- MISC. SINGLE No. – 226 of 1995
Hon’ble Anil Kumar,J.
Dismissed as withdrawn. For order see order of date passed on
C.M.A.No.9642 of 2010.
2.2.2010
Pramod/-