High Court Jharkhand High Court

Smt.Suchita Mehta vs State Of Jharkhand & Ors on 14 March, 2011

Jharkhand High Court
Smt.Suchita Mehta vs State Of Jharkhand & Ors on 14 March, 2011
                IN THE HIGH COURT OF JHARKHAND, RANCHI
                           C.M.P. No.420 of 2009

          Smt. Suchita Mehta                              ...    Petitioner
                          Versus
       The State of Jharkhand through the Secretary Department
       of Food & Supply Govt. of Jharkhand, Ranchi & others    ...      Respondents
                                           -----
   CORAM     : HON'BLE MR. JUSTICE J.C.S. RAWAT

          For the Petitioner        :      Mr. Sunil Kumar Sinha
          For the Respondents       :      J.C. to S.C.III
                                    ----

4/14.03.2011

After due consideration of the submission of the learned counsel for the
parties; I have gone through the contents of the application as well as affidavit
filed along with application, I find sufficient reasons for non-appearance of the
learned counsel for the petitioner on the date fixed when this W.P(C) no.2324 of
2008 was dismissed.

Accordingly, this C.M.P. is allowed.

Let the W.P.(C) no.2324 of 2008 be restored to its original number.

(J.C.S. Rawat, J.)

R.Kumar