High Court Jharkhand High Court

Md.Shamim vs B.M.,State Bank Of India,Shahi on 8 July, 2011

Jharkhand High Court
Md.Shamim vs B.M.,State Bank Of India,Shahi on 8 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (C) No. 2354 of 2005

       Md. Shamim                                            ...... Petitioner
                                      Versus 
        Branch Manager, State Bank of India, Sahibganj ...... Respondent
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    Mr. Md. Shamim Akhtar, Advocate
       For the Respondent                    :    Mr. Rajesh Kumar, Advocate
                                     ­­­­­­­­­
                      th
        03/Dated: 8    July, 2011
                                      

       1.

   Learned counsel for the petitioner, upon instruction from his client, is not 
pressing this writ petition. 

2.  The petition is, therefore, disposed of as not pressed, at this stage.

3.  Interim relief, if any, stands vacated.

                               (D.N. Patel, J.)
Ajay