Jharkhand High Court
Mantu Ramani vs State Of Jharkhand & Ors on 29 June, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
W.P. (C) No. 2836 of 2011
Mantu Ramani ... ... ... Petitioner
Versus
The State of Jharkhand and Ors. Respondents
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Shekhar Prasad Sinha,
For the Respondents :
2/29.06.2011
After some arguments, learned counsel for the petitioner
seeks permission to withdraw this application with liberty to file
Revision under Santhal Parganas Tenancy(Supplementary Provisions)
Act 1949.
Permission accorded.
This application is dismissed as withdrawn.
(Prashant Kumar, J.)
Binit