High Court Jharkhand High Court

Md.Samiullah vs State Of Jharkhand & Ors on 17 November, 2011

Jharkhand High Court
Md.Samiullah vs State Of Jharkhand & Ors on 17 November, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        W.P.(C) No. 4055 of 2011

             Md. Samiullah                          ...     ...   ...        Petitioner
                                 Versus
             The State of Jharkhand through the Chief Secretary, 
             Govt. of Jharkhand, Ranchi & Ors.      ...     ...   ...        Respondents

    CORAM:          HON'BLE MRS. JUSTICE POONAM SRIVASTAV

             For the Petitioner            : M/s Anjani Kumar Verma, Manoj Kr. Sinha, Advocates
             For the Respondents           : Mr. Sarvendra Kumar, J.C. to G.A. 

05/17.11.2011

Shri   Manoj   Kumar   Sinha,   holding   the   brief   of   Shri   Anjani   Kumar   Verma, 
counsel on behalf of the petitioner states that the petitioner does not want to press 
this writ petition and prays to withdraw the same. 

In view of the above submission, the writ petition is dismissed as withdrawn 
with a liberty to approach the court if required in future. 

(Poonam Srivastav, J.)
Manish