High Court Jharkhand High Court

Bhagwan Singh vs State Of Jharkhand & Ors on 9 May, 2011

Jharkhand High Court
Bhagwan Singh vs State Of Jharkhand & Ors on 9 May, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        W.P. (C) No. 2293 of 2011

        Bhagwan Singh                                        ...... Petitioner
                                      Versus 
         The State of Jharkhand & ors.                          ...... Respondents
                                     ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
        For the Petitioner           :       Mr. Ajit Kumar, Advocate
        For the Respondents          :       J.C. to S.C. (Mines)
                                     ­­­­­­­­­
                       th
         02/Dated: 9    May, 2011
                                      

        1.

  Learned counsel for the petitioner seeks permission to withdraw this writ 
petition with a liberty to prefer proper petition with proper allegations and 
annexures.

2.  Permission, as prayed for, is granted.

3.  The petition is, hereby, disposed of as withdrawn.

                             (D.N. Patel, J.)
Ajay/