Jharkhand High Court
Mitali Mandal vs State Of Jharkhand & Ors. on 24 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 6334 of 2010
Mitali Mandal ... ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE N. N. TIWARI
------
For the Petitioner: Rajiv Shekhar
For the Respondents: J.C. to G.P. III.
------
2/ 24.06.2011
When this writ petition is taken up for hearing today, learned counsel for
the petitioner submitted that the petitioner’s grievance has been redressed by the
order of the appellate authority and as such, he does not want to press this writ
petition.
Hence, this writ petition is disposed of as not pressed.
(N. N. Tiwari, J)
Manoj/cp.2