IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1304 of 2005
--------
Ram Chandra Roy … Petitioner
Versus
State of Jharkhand & ors. … Respondents
——–
CORAM: HON’BLE MR. JUSTICE D.N.PATEL
——–
For the petitioner: Mr. Ram Lakhan Yadav, Advocate
For the State: J.C. to GP I
For the Municipality: Mr. A. K. Jha, Advocate
——–
Order No. 03: Dated 21st June, 2011
Per D.N.Patel, J.
1. Learned counsel for the petitioner after canvassing the argument at
length and after hearing the arguments, canvassed by Mr. Anil Kumar Jha,
learned counsel for the respondent- Deoghar Municipality, seeks
permission to withdraw this writ petition.
2. Permission, as sought for, is granted. This writ petition is dismissed,
as withdrawn.
3. Interim order, if any granted by this Court, stands vacated.
( D.N. Patel, J. )
A.K.Verma/