High Court Jharkhand High Court

Anjela Kujur vs State Of Jharkhand & Ors. on 29 August, 2011

Jharkhand High Court
Anjela Kujur vs State Of Jharkhand & Ors. on 29 August, 2011
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be withdrawn with a liberty to raise the issue of non-payment of dues, if any,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/