High Court Jharkhand High Court

Anil Kumar vs State Of Jharkhand & Ors on 14 September, 2011

Jharkhand High Court
Anil Kumar vs State Of Jharkhand & Ors on 14 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P. (S) No. 2013 of 2011
             Anil Kumar          ...    ...      ...   ...   ...      Petitioner
                                        Versus
             The State of Jharkhand and others         ...   ...      Respondents
                                    ------

CORAM: HON’BLE MR. JUSTICE D. N. PATEL

—–

For the Petitioner: Mr. Om Prakash Prasad
For the Respondents: J.C. To G.P.III

——

th
03/Dated: 14 September, 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3) This writ petition is disposed of, as withdrawn.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.

Manoj/cp.2                                                         (D. N. Patel, J)