High Court Jharkhand High Court

Nagendra Kumar Saha vs State Of Jharkhand & Ors. on 21 February, 2011

Jharkhand High Court
Nagendra Kumar Saha vs State Of Jharkhand & Ors. on 21 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(C) No. 92 of 2011
                                    ---
        Nagendra Kumar Saha                                             Petitioner
                                     Versus
        The State of Jharkhand through Secretary,
        Department of Food and Civil Supply, Govt.
        of Jharkhand, Ranchi & others                      Respondents
                                      ---
       CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                      ---
       For the Petitioner:   Mr. Shreshth Gautam, Advocate
       For the Respondents: JC to GP-I

                                    ---
2.21.02.2011

Mr. Shreshth Gautam, learned counsel for the petitioner,
seeks permission to withdraw this writ petition saying that the
grievance of the petitioner has been redressed. Other side has got no
objection.

Accordingly, this writ petition is permitted to be
withdrawn.

(R.K. Merathia, J)
Ranjeet/