High Court Jharkhand High Court

Sukhdeo Raj Sharma vs Central Coalfields Ltd. & Ors on 8 July, 2011

Jharkhand High Court
Sukhdeo Raj Sharma vs Central Coalfields Ltd. & Ors on 8 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
               Cont Case ( Civil) No. 574 of 2010

Sukhdeo Raj Sharma                               ....Petitioner
                        Versus
Central Coalfields Ltd. & Others                   .....Opposite Parties.

Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
                             ---------

For the Petitioner : Mr. Nand Kishore Prasad Sinha, Advocate
For the Respondents : JC to S.C. II, Mr. Ananda Sen, Advocate

——–

Order no. 02 Dated the 8th July, 2011

Mr. N.K.P. Sinha, learned counsel for the petitioner, seeks
permission to withdraw this contempt petition with liberty to the
petitioner to challenge the order passed by the concerned
respondents before appropriate forum, as may be advised.

Other side has got no objection.

Accordingly, this contempt case is dropped with liberty
aforesaid.

( R. K. Merathia, J)

Rakesh/