Jharkhand High Court
Smt.Sabitri Kumari vs State Of Jharkhand & Ors. on 24 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 111 of 2008
Smt. Shabitri Kumari ............ ..... Petitioner
Versus
State of Jharkhand & Ors. ...... ......... Respondents.
..............
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
..............
For the petitioner : Mr. Pankaj Kr. Mahto, Advocate
For the State : J.C. to G.A.
.............
7/24.06.2011
: Learned counsel appearing on behalf of petitioner seeks
permission to withdraw this application with liberty to take part in future
selection.
The respondents have no objection.
Permission is accorded.
This writ petition is, accordingly, dismissed, as withdrawn.
(Narendra Nath Tiwari, J)
Shamim/