High Court Jharkhand High Court

Ms. Sapna Ganguli vs Jharkhand State Of Housing Boa on 28 July, 2011

Jharkhand High Court
Ms. Sapna Ganguli vs Jharkhand State Of Housing Boa on 28 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(C) No. 85 of 2009
                                  --------

Ms. Sapna Ganguli … Petitioner
Versus
Jharkhand State Housing Board & ors. … Respondents

——–

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

For the petitioner: Ms. Vipul Divya, Advocate
For the respondents: Mr. Sumeet Gadodia, Advocate

——–

th
Order No. 05: Dated 28 July, 2011
Per D.N.Patel, J.

1. Learned counsel for the petitioner seeks permission to withdraw this
writ petition.

2. Permission, as sought for, is granted. This writ petition is,
accordingly, disposed of, as withdrawn.

3. Interim relief, if any granted by this Court, stands vacated.

( D.N. Patel, J. )
A.K.Verma/