Jharkhand High Court
Chas Holding Owners Assc. vs State Of Bihar & Ors. on 7 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.W.J.C. No.3529 of 1995(R)
Chas Holding Owners Association & Anr. .... Petitioner
Versus
State of Bihar & Ors. ...Respondent
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioners : Mr.G.M.Mishra, Advocate
For the Respondents : M/s.Jai Prakash, Sr. Advocate
T. Kabiraj, Advocate
-----
4/07.07.2011
Learned counsel for the petitioners submitted that during pendency of this
writ application, elected body of the Municipality has been constituted and the
petitioners intend to move before the Municipality for redressal of their
grievance. For that purpose, learned counsel seeks permission to withdraw this
writ application.
Permission is granted. This writ application is dismissed as withdrawn.
( Narendra Nath Tiwari, J.)
s.b.