High Court Jharkhand High Court

Society For Rural Industrializ vs State Of Jharkhand & Anr on 23 February, 2011

Jharkhand High Court
Society For Rural Industrializ vs State Of Jharkhand & Anr on 23 February, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           L.P.A. No. 405 of 2010
         Society for Rural Industrialization (SRI)          . .... ...     Appellant
                                        Versus
         The State of Jharkhand & another                     ..... ...    Respondents
                                     --------
                CORAM        :   HON'BLE THE CHIEF JUSTICE
                                 HON'BLE MR. JUSTICE D. N. PATEL
                                     ------
         For the Appellant           :      M/s Indrajit Sinha & Rohit Roy, Advocates
         For the Respondent-State :         J.C. to S.C.-II
         For Respondent no. 2        :      Mr. Vikash Kumar Sinha, Advocate
                                        ------

6/ 23.02.2011

Learned counsel for the appellant wants to withdraw this appeal

with liberty to file review application.

This appeal is, accordingly, disposed of as withdrawn with the

liberty aforesaid.

(Bhagwati Prasad, C.J.)

( D. N. Patel, J.)
R.Kr./VK