High Court Jharkhand High Court

Mukund Thakur vs State Of Jharkhand & Ors. on 29 August, 2011

Jharkhand High Court
Mukund Thakur vs State Of Jharkhand & Ors. on 29 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                W.P.(S) No. 1495 of 2004                     
Mukund Thakur                                   ...... Petitioner 
                              Versus 
The State of Jharkhand & others                 ...... Respondents 
                                   ­­­­­­­­­
CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                   ­­­­­­­­­
For the Petitioner          : M/s Shree Prakash Jha, P.N. Jha, Advocates  
For the Respondents     : J.C. to S.C. (Mines).
                                   Mr. S. Srivastava, Advocate 
                            ­­­ 
              th
 10/Dated: 29    August, 2011
                              

1.

Counsel for the petitioner, upon instructions from his client, seeks 
permission to withdraw this writ petition.

2. Permission, as sought for, is granted.

3. Accordingly, this writ petition is disposed of as withdrawn.

4. Interim relief, if any, stands vacated. 

(D.N. Patel, J)
 VK