High Court Jharkhand High Court

Shree Deo Singh vs Allahabad Bank & Ors on 19 July, 2011

Jharkhand High Court
Shree Deo Singh vs Allahabad Bank & Ors on 19 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (C) No. 1887 of 2011

       Shree Deo Singh                                       ...... Petitioner
                                   Versus 
       Allahabad Bank & ors.                                    ...... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    M/s Ayush Aditya, Rahul Gupta
       For the Respondent­Bank               :    Mr. R.R. Nath
                                     ­­­­­­­­­
                       th
        05/Dated: 19    July, 2011
                                        

       1.

  Learned counsel for the petitioner, upon instruction from his client, seeks 
permission to withdraw this writ petition.

2.  Permission, as prayed for, is granted.

3.  The writ petition is, hereby, disposed of as withdrawn.

4.  Interim relief, if any, stands vacated.

                             (D.N. Patel, J.)
Ajay