High Court Jharkhand High Court

Anup Sinha Biswas & Anr. vs State Of Jharkhand & Anr. on 18 October, 2011

Jharkhand High Court
Anup Sinha Biswas & Anr. vs State Of Jharkhand & Anr. on 18 October, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                          W.P.(C)No.5863 of 2007
             1. Anup Sinha Biswas.
             2. Vijay Kumar Pramanik.         ...     ...     ...Petitioners 
                             ­Versus­
             1.  The State of Jharkhand. 
              2.  Deputy Commissioner, Pakur.     ...     ...     ...Respondents 
                       -------------

CORAM:    HON’BLE MRS. JUSTICE POONAM SRIVASTAV

For the Petitioners: Miss. Namrata Kumari, Advocate. 
For the Respondents: J.C. to S.C.­III.

­­­­­­­­­­­­­­
06/   18.10.2011 Miss. Namrata Kumari, Counsel appearing on behalf of the 
petitioner has made a statement that she wants to withdraw this writ 
petition. 

Accordingly, this writ petition is dismissed as withdrawn. 

          P.K.S.                                         [Poonam Srivastav,J.]