Jharkhand High Court
Karuna Kumari vs State Of Jharkhand & Ors. on 11 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No.3703 of 2005
Karuna Kumari .... Petitioner
Versus
State of Jharkhand & Ors. ...Respondents
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Dr. S.N.Pathak, Sr.Advocate
Mr. R.N.Prasad, Advocate
For the Respondents : J.C. to S.C. (Mines)
-----
8/11.07.2011
After some argument, learned counsel for the petitioner seeks permission
to withdraw this writ petition in order to pursue the earlier litigation between the
parties.
Permission is granted. This writ petition is dismissed as withdrawn.
( Narendra Nath Tiwari, J.)
s.b.