Jharkhand High Court
Baidyanath Grih Nirman Sahyog vs State Of Jharkhand & Ors. on 19 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No.3739 of 2005
Baidyanath Grih Nirman Sahyog Samity Limited,
a Housing Cooperative Society, Deoghar ...... Petitioner
Versus
The State of Jharkhand & others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Arvind Kumar Choudhary, Advocate
For the Respondents : J.C. to Sr. S.C.1
th
05/Dated: 19 July, 2011
1.
Learned counsel for the petitioner, upon instruction from his clients,
seeks permission to withdraw this writ petition.
2. Permission, as prayed for, is granted.
3. The writ petition is, hereby, disposed of as withdrawn.
4. Interim relief granted earlier shall stand vacated.
(D.N. Patel, J.)
NKC