High Court Jharkhand High Court

Samir Kumar Das vs State Of Jharkhand & Ors on 4 March, 2011

Jharkhand High Court
Samir Kumar Das vs State Of Jharkhand & Ors on 4 March, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      W.P.(C) No. 749 of 2011
                                  --
          Samir Kumar Das                             ....Petitioner
                                  Versus
          The State of Jharkhand & Others     ......Respondents
                            -----
          Coram      :THE HON'BLE MR. JUSTICE R.K.MERATHIA

          For the Petitioner     : Mr. Shekhar Prasad Sinha, Advocate
          For the State          : JC to AG
                                 -----

2/04.03.2011

Mr. Shekhar Prasad Sinha, learned counsel for the
petitioner, submitted that petitioner may be permitted to withdraw
this writ petition with liberty to him to pursue the Election Petition
already filed by him before competent authority.

Accordingly, this writ petition is permitted to be
withdrawn with liberty aforesaid.

( R.K. Merathia, J)
Rakesh/