In the High Court of Jharkhand at Ranchi
W.P.(S) No.7529 of 2006
Anjela Kujur ..................................Petitioner
VERSUS
State of Jharkhand and others...............Respondents
CORAM: Hon'ble Mr. Justice R.R. Prasad
For the Petitioner : Mr.K.S.Nanda
For the State : Mr. S.K.Verma
3/ 29.8.11
. Mr. K.S.Nanda, learned counsel appearing for the petitioner
submits that probably on account of the fact that death-cum-retirement
benefits may have been paid to the petitioner, the petitioner is not
approaching him for giving necessary instruction and therefore, he is not in
position to say correctly as to whether all the death-cum-retirement benefits
have been paid to the petitioner or not but in absence of any instruction, he
is presently handicapped to press this application and hence, he may be
permitted to withdraw this application with a liberty to raise the issue before
the authority of non-payment of dues admissible to the petitioner.
In view of the submission, this writ application is permitted to
be withdrawn with a liberty to raise the issue of non-payment of dues, if any,
before an appropriate authority.
( R.R. Prasad, J.)
ND/