High Court Jharkhand High Court

Kaushalya Devi vs State Of Jharkhand & Ors on 10 October, 2011

Jharkhand High Court
Kaushalya Devi vs State Of Jharkhand & Ors on 10 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI                                  
                         W.P.(S) No. 2201 of 2008 
                                   ­­­­­­­­
       Kaushalya Devi                         ...  Petitioner
                                       Versus
        The State of Jharkhand & others  ...                Respondents
                                   ­­­­­­­­
        CORAM:                HON'BLE MR. JUSTICE D. N. PATEL 
                                   ­­­­­­­­
        For the Petitioner   :     M/s Jitendra Nath, S. Katariar, Advocates
        For the State           :  J.C. to G.P.­III        
                                   ­­­­­­­­
                       th
        06: Dated 10    October, 2011
                                           

       1.

Counsel for the petitioner submitted that the grievances ventilated in 
this  writ petition have been brought to an end and therefore, he is not 
pressing this writ petition, at this stage. 

2. In view of this submission, this writ petition is, hereby, disposed of as 
not pressed, at this stage.  

         ( D.N. Patel, J. )
VK