High Court Jharkhand High Court

Sugmatwa Devi vs State Of Jharkhand & Ors. on 8 July, 2011

Jharkhand High Court
Sugmatwa Devi vs State Of Jharkhand & Ors. on 8 July, 2011
              In the High Court of Jharkhand at Ranchi

                    W.P.(S). No. 6292 of 2008

              Sugmatwa Devi        ...........................Petitioner

                    VERSUS

              State of Jharkhand and others............Respondents

              CORAM: HON'BLE MR. JUSTICE R.R.PRASAD

              For the Petitioner      :     Mr. Prasenjit Mahato
              For the State           : J.C. toS.C.II

  6/8.7.11

. Learned counsel appearing for the petitioner submits that in view

of the statement made in the counter affidavit that all the retiral dues have

been paid to the petitioner, he may be permitted to withdraw this application

with the liberty to raise his claim again when on verification of the statement if

it is found that all the claims have not been paid to the petitioner.

Permission is accorded.

Let this application in view of the submission made above be

dismissed as withdrawn.

( R. R. Prasad, J.)

ND/