Jharkhand High Court
Gayatri Devi vs Jharkhand State Electricity Bo on 21 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 6820 of 2004
Gayatri Devi ...... Petitioner
Versus
Jharkhand State Electricity Board & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. A.K. Das, Advocate
For the RespondentJ.S.E.B. : Mr. Mukesh Kumar, Advocate
Mr. Ravi Kumar Singh, Advocate
st
03/Dated: 21 June, 2011
1.
Learned counsel appearing for the petitioner, upon instruction from his
client, seeks permission to withdraw this writ petition.
2. Permission, as prayed for, is granted.
3. The petition is, hereby, disposed of as withdrawn.
4. Interim relief, if any, stands vacated.
(D.N. Patel, J.)
Ajay/