High Court Jharkhand High Court

M/S Central Rainfed Upland Ric vs Employee Provident Fund Organi on 10 March, 2011

Jharkhand High Court
M/S Central Rainfed Upland Ric vs Employee Provident Fund Organi on 10 March, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   W.P.C. No. 487  of 2011
        M/s Central Rainfed Upland Rice Research Station...........Petitioner
                                          Versus
        Employee Provident Fund Organization, Regional Office, 
        Jharkhand & Anr..     ..............                                  Respondents.
                                             ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                                 ......
        For the Petitioner                 : Mr. Manish Kumar, Advocates
        For the Respondents                : Mr. ­­­
                                                 ......

2/10.03.2011

Mr. Manish Kumar, learned counsel appearing for the petitioner 

seeks permission to withdraw this writ petition with liberty to the petitioner 

to move before the appellate forum.

It   goes   without   saying   that   while   considering   the   prayer   for 

condoning the delay, the pendency of this writ petition in this Court from 

27/01/2011 will be considered.

With   these   observations   and   the   liberty   aforesaid,   this   writ 

petition is permitted to be withdrawn.

           (R.K.Merathia, J)

Mukund/­