High Court Jharkhand High Court

Kumar Ajay Singh vs State Of Jharkhand & Ors on 4 April, 2011

Jharkhand High Court
Kumar Ajay Singh vs State Of Jharkhand & Ors on 4 April, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W. P. (C) No. 1551 of 2011
                                   ---

                  Kumar Ajay Singh                             ...     ...      Petitioner
                                           Versus
                  The State of Jharkhand and others            ...     ...      Respondents
                                    ---


                  CORAM        : HON'BLE MR. JUSTICE R. K. MERATHIA
                                     ---
                  For the Petitioner     : Mr. P. P. N. Roy, Senior Advocate
                  For the Respondents    :

                                     ---

2. 04.04.2011

: I. A. No. 1043 of 2011:

Mr. P. P. N. Roy, learned senior counsel appearing for the
petitioner seeks permission to withdraw this writ petition with liberty to
petitioner to file writ petition against the order passed by the
Commissioner.

With that liberty, this writ petition is permitted to be
withdrawn. I. A. also stands disposed of.

(R. K. Merathia, J.)

R. Shekhar Cp 2