High Court Jharkhand High Court

Basant Tudu vs State Of Jharkhand & Ors on 5 July, 2011

Jharkhand High Court
Basant Tudu vs State Of Jharkhand & Ors on 5 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.981 of 2011
            Basant Tudu.                                      ......Petitioner. 
                                    ­Versus­
            The State of Jharkhand & Ors.                     .......Respondents.
                                     ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                      ­­­­­­
            For the Petitioner :      Mr. Rajesh Kumar Singh, Advocate.  
            For the State       :     J.C. to G.P.III 
                                      ­­­­­­
02/05.07.2011

: When   this   matter   is   taken   up,   learned   J.C.   to   G.P.III 
submitted   that   the   name   of   the   petitioner   has   been 
recommended   for  compassionate   appointment   by   the   District 
Compassionate Appointment committee held on 9th  April, 2011 
and that the appointment shall be made shortly. 

In view of the said statement as also the specific stand to 
that regard in the counter affidavit filed by the respondents, the 
petitioner does not want to proceed with the writ petition. 

Accordingly, this writ petition is disposed of. 

 (Narendra Nath Tiwari, J.)
Sanjay/