High Court Jharkhand High Court

Vijay Kumar Das vs State Of Jharkhand & Ors. on 4 March, 2011

Jharkhand High Court
Vijay Kumar Das vs State Of Jharkhand & Ors. on 4 March, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(S) No. 985 of 2008
        Vijay Kumar Das                      Versus        The State of Jharkhand & ors.
                                    With
                          W. P. (S) No. 985 of 2010
        Janardan Sharma                      Versus       The State of Jharkhand & ors.
                                    --------

CORAM : HON’BLE MR. JUSTICE D. N. PATEL

——

For the Petitioner : Mr. Ravi Kumar Singh (in WPS No.985/2008)
Mr. N.K. Pandey (in WPS No.985/2010)
For the Respondents : J.C. to S.C. (L&C) (in WPS No.985/2008)
& J.C. Sr.S.C.-II (in WPS No.985/2010)

——

6/ Dated: 4th March 2011

1. Counsel appearing for the petitioner (in W.P.S. No. 985 of 2008), upon

instruction from his client, submitted that the mater has become infractuous and,

therefore, he is not pressing this writ petition.

2. It appears that previously this matter was mentioned on 19 th January 2011

and by mistake, this order was transcribed in W.P.(S) No. 985 of 2010.

3. Hence, W.P.(S) No. 985 of 2008 is, hereby, disposed of as infractuous and

the order, which is transcribed in W.P.(S) No. 985 of 2010 on 19th January 2011, is

hereby recalled and W.P.(S) No. 985 of 2010 will be listed on board “For

Admission” on 11th March, 2011.

( D. N. Patel, J.)

R.Kr.