High Court Jharkhand High Court

Sewa Nivirta Karamchari Sangh vs State Of Jharkhand & Ors on 11 October, 2011

Jharkhand High Court
Sewa Nivirta Karamchari Sangh vs State Of Jharkhand & Ors on 11 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 5341 of 2009

        Sewa Nivirta Karamchari Sangh, Deoghar Municipality, Deoghar
                                                                             .... Petitioner
                                      Versus 
        The State of Jharkhand & ors.                                        .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                     :    Mr. Rajesh Kumar Mahtha, Advocate
       For the Respondents                    :    J.C. to S.C.­I, Mr. Anil Kumar Jha, Advocate
                                     ­­­­­­­­­
                       th
        05/Dated: 11    October, 2011
                                             
       1.

Learned counsel for the petitioner seeks permission to withdraw this writ 
petition with a liberty to file fresh, separate and individual petition with proper 
averments   and   allegations   along   with   annexures   for   the   employees   of   the 
municipality.

2. Permission, as prayed for, is granted.

3. The writ petition is, hereby, disposed of as withdrawn, reserving liberty as 
stated hereinabove.

                                  (D.N. Patel, J.)
Ajay