IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P (S) No. 95 of 2011
Ashok Kumar & Others ..... Petitioners
Versus
The State of Jharkhand & Others ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. Ajit Kumar
For the Respondents - Mr. J.C to S.C-I
-----
3/8.6.2011
I. A. No. 1528/2011
In this interlocutory application the petitioners have prayed for permission to
withdraw W. P (S) No. 95/2011.
The respondents have no objection.
Having considered the grounds mentioned in the application, this interlocutory
application is allowed. The petitioners are permitted to withdraw W.P(S) No. 95/2011.
(NARENDRA NATH TIWARI, J)
W. P (S) No. 95 of 2011
In view of the order dated 8.6.2011 passed in I. A. No. 1528/2011, this writ
petition is dismissed as withdrawn.
S.K (NARENDRA NATH TIWARI, J)