High Court Jharkhand High Court

Bijay Rout & Ors vs State Of Jharkhand & Ors on 2 August, 2011

Jharkhand High Court
Bijay Rout & Ors vs State Of Jharkhand & Ors on 2 August, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 1431 of 2011

       Bijay Rout & ors.                                     ...... Petitioners
                                       Versus 
        The State of Jharkhand & ors.                              ...... Respondents
                                      ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
       For the Petitioners                    :    Mr. Afaque Ahmad, Advocate
       For the Respondents                    :    J.C. to G.P.­II
                                      ­­­­­­­­­
        02/Dated: 2  nd  August, 2011
                                            

       1.

   Learned counsel appearing on behalf of the petitioners, 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  The writ petition is, hereby, disposed of as withdrawn.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, if any, stands vacated.

                                 (D.N. Patel, J.)
Ajay