High Court Jharkhand High Court

Manju Bala Jaiswal vs State Of Jharkhand & Ors on 16 November, 2011

Jharkhand High Court
Manju Bala Jaiswal vs State Of Jharkhand & Ors on 16 November, 2011
                         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    W. P. (C) No. 6320 of 2009
           Manju Bala Jaiswal                                   ..... Petitioner
                                              Versus
           The State of Jharkhand & Others                      ..... Respondents
                                           -----
                    CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                           -----
           For the Petitioner              - Mr. N.K.Singh
           For the Respondents             - Mr. S.C (L&C)
                                           -----

4/16.11.2011

I. A. No. 3017/2011

Learned counsel for the petitioner seeks permission to withdraw this

interlocutory application in order to take appropriate steps before the competent

authority.

Permission, as sought for, is granted.

This I. A is, accordingly, disposed of as withdrawn.

     S.K                                                           (NARENDRA NATH TIWARI, J)