Jharkhand High Court
Ajit Mandal vs State Of Jharkhand on 2 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.1467 of 2008
Ajit Mandal. ... ... ... ... ...Petitioner(s)
-Versus-
The State of Jharkhand. ... ... ... ...Opp. Party
------------
CORAM: THE HON'BLE MR. JUSTICE D.K.SINHA
For the Petitioner(s): None.
For the State: A.P.P.
-------------
04/ 02.05.2011
This petition was filed in the year 2008.
In spite of the direction of the Lawazima Board, the defects, as
pointed out, have not yet been cured, which are still persisting.
In the result, this petition is dismissed for non-prosecution.
[D.K.Sinha,J.]
P.K.S.