IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.981 of 2011
Basant Tudu. ......Petitioner.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioner : Mr. Rajesh Kumar Singh, Advocate.
For the State : J.C. to G.P.III
02/05.07.2011
: When this matter is taken up, learned J.C. to G.P.III
submitted that the name of the petitioner has been
recommended for compassionate appointment by the District
Compassionate Appointment committee held on 9th April, 2011
and that the appointment shall be made shortly.
In view of the said statement as also the specific stand to
that regard in the counter affidavit filed by the respondents, the
petitioner does not want to proceed with the writ petition.
Accordingly, this writ petition is disposed of.
(Narendra Nath Tiwari, J.)
Sanjay/