High Court Jharkhand High Court

Aruna Devi vs Central Coalfields Ltd & Ors on 11 October, 2011

Jharkhand High Court
Aruna Devi vs Central Coalfields Ltd & Ors on 11 October, 2011

IN   THE   HIGH   COURT   OF   JHARKHAND   AT   RANCHI
W.P. (S) No. 5721 of 2008
Aruna Devi  … … … … … … Petitioner
Versus
The Central Coalfields Limited and others  … … Respondents 
­­­­­­
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
­­­­­
For the Petitioner: Mr. N.K.P. Sinha 
For the Respondents: M/s. Ananda Sen, Deepak Rosh, Ratnesh Kumar 
­­­­­­
th
 8/Dated: 11    October, 2011
   

1) Learned counsel for the petitioner, upon instructions from his 
client, does not want to press this writ petition.   

2) Hence, this writ petition is disposed of, as not pressed.   

4) Interim relief, if any granted by this Court, stands vacated. 

(D. N. Patel, J)
Manoj/cp.2