2001 INSC 0970 SUPREME COURT OF INDIA Biman C.Karmakar Vs. State of W.B. (S.Rajendra Babu and Ruma Pal JJ.) 13.12.2001 ORDER 1. The Text below is only a summarized version of the order pronounced 2. Petitions filed before High Court for forwarding names by employment exchange for consideration for appointment as teachers in primary schools. When matter was before High Court appellant sought to withdraw the appeal which was rejected by High Court. Supreme Court set aside Order of High Court on ground that no impediment was before High Court when appellant was withdrawing appeal without any condition. 1 SpotLaw