Jharkhand High Court
Degni Devi vs Durga Sonar & Ors on 11 November, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No.4582 of 2011
Degni Devi .......... .......... Petitioner
Versus
Durga Sonar & Ors. ............ Respondents.
..............
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
..............
For the Petitioner : Mr. D.C. Ghose, Advocate
For the Respondents :
.............
3/11.11.2011
: Learned counsel appearing on behalf of the petitioner seeks
permission to withdraw this writ petition in order to take appropriate step
before the appellate court in which the appeal against the preliminary
decree passed in Partition Suit No.56/2002 is pending.
Permission is granted.
This writ petition is, accordingly, dismissed, as withdrawn.
(Narendra Nath Tiwari, J)
Shamim/