In the High Court of Jharkhand at Ranchi
W.P.(S) No.1863 of 2010
Baban Singh ............................................Petitioner
VERSUS
State of Jharkhand and others...........Respondents
CORAM: Hon'ble Mr. Justice R.R. Prasad
For the Petitioner : Mr.Sunil Kumar Sinha
For the Respondents: G.P.II
6/ 29.8.11
. Mr. S.K. Sinha, learned counsel appearing for the petitioner
submits that probably on account of the fact that 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 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be withdrawn with a liberty to raise the issue of non-payment of dues, if any,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/