High Court Jharkhand High Court

Jyoti Das vs Avijit Das on 18 February, 2011

Jharkhand High Court
Jyoti Das vs Avijit Das on 18 February, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                     W.P. (C) No. 610 of 2011

       Jyoti Das                                   ...... Petitioner
                           Versus 
       Avijit Das                                  ...... Respondent
                          ­­­­­­­­­
       CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                          ­­­­­­­­­
       For the Petitioner         :  Mr. Rajiv Nandan Prasad, Advocate
       For the Respondent         :  Mr. Indrajit Sinha, Advocate

                                    ­­­­­­­­­
                     th 
        03/Dated: 18    February, 2011
                                             

       1.

     Learned counsel appearing for the petitioner seeks permission to withdraw 
this writ petition, at this stage and he is not inviting order on merits and further 
submitted   that   liberty   may   be   reserved   with   the   petitioner   to   prefer   an 
application in future for getting custody of the child during vacation period. 

2. In view of the aforesaid submission, this writ petition is, hereby, disposed 
of as withdrawn, at this stage, especially when the application preferred before 
the court below has already been fixed for delivering judgment tomorrow i.e. on 
19th February, 2011, as per the submissions made by learned counsels appearing 
for both sides.

                              (D.N. Patel, J.)
Ajay