High Court Jharkhand High Court

Krishna Chandra Biswas vs Smt.Kakoli Biswas on 26 April, 2011

Jharkhand High Court
Krishna Chandra Biswas vs Smt.Kakoli Biswas on 26 April, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        W.P. (C) No. 749 of 2010

        Krishna Chandra Biswas                                 ...... Petitioner
                                    Versus 
        Smt. Kakoli Biswas                                     ...... Respondent
                                      ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                      ­­­­­­­­­
        For the Petitioner                    :  Mr. Rahul Gupta, Advocate
        For the Respondent                    :  Mr. Manoj Tandon, Advocate
                                      ­­­­­­­­­
                        th
         04/Dated: 26    April, 2011
                                          

        1.

 Learned counsel 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  The petition is, hereby, disposed of as withdrawn.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/