Jharkhand High Court
Durga Prasad Mahto vs V.C.,Vinoba Bhave University on 27 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.916 of 2011
Chinta Mani Sheel .... Petitioner
Versus
State of Jharkhand & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. Ranjit Kumar, Advocate
For the Respondents : J.C. to Sr. S.C.II
-----
I.A. no.1344 of 2011
3/27.06.2011
Learned counsel for the petitioner seeks permission to withdraw this
interlocutory application in order to take appropriate step.
Permission is granted. I.A. no.1344 of 2011 is rejected as withdrawn.
( Narendra Nath Tiwari, J.)
s.b.