High Court Jharkhand High Court

Heran Surin vs State Of Jharkhand & Ors on 20 October, 2011

Jharkhand High Court
Heran Surin vs State Of Jharkhand & Ors on 20 October, 2011
     IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
                   W.P. (S) No. 835 of 2010
     Heran Surin         ...    ...   ...    ...   ...     ...   Petitioner
                                Versus
     The State of Jharkhand and others  ...        ...     ...   Respondents 
                              ­­­­­­
     CORAM:        HON'BLE MR. JUSTICE D. N. PATEL
                              ­­­­­
     For the Petitioner:      Mr. Afaque Ahmad 
     For the Respondents:     J.C. To G.P.III
                              ­­­­­­
                    th
      04/Dated: 20    October, 2011
                                      

     1.

  Learned counsel for the petitioner, upon instructions from his client, 
seeks permission to withdraw this writ petition.   

2) Permission, as sought for, is granted.  

3) This writ petition is disposed of, as withdrawn.   

4) Interim relief, if any granted by this Court, stands vacated. 

(D. N. Patel, J)
Manoj/cp.2