High Court Jharkhand High Court

Seema Tirkey vs State Of Jharkhand & Ors on 17 September, 2011

Jharkhand High Court
Seema Tirkey vs State Of Jharkhand & Ors on 17 September, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                W.P.(C) No. 2793 of 2008
         Seema Tirkey                                    ... Petitioner
                                        Versus
         The State of Jharkhand & Ors.                   ... Respondents

                                      ------
         CORAM:          HON'BLE THE CHIEF JUSTICE
                         HON'BLE MRS. JUSTICE JAYA ROY
                                      ------
         For the Petitioner :             Mr. H.K.Mahato
         For the Respondents :            .......................
                                      ------
         Order No. 03                                 Dated: 17th September, 2011.

                 As per the direction for searching out the cases lying with defects,

         this writ petition has been traced out wherein the last order is dated

         21.8.2008

. It appears that the defects have not been removed since last

three years. It also appears that neither the learned counsel for the

petitioner nor the Registry took pains to get the matter listed in the Court.

This is a case of Single Bench matter and has been listed wrongly

before the Division Bench.

Be that as it may, since it is a Single Bench matter, therefore, office

is directed to list this matter before the appropriate Bench in the next

week.

                                                                           (Prakash Tatia, C.J.)

(Jaya Roy, J.)
D.S./Sudhir.