High Court Jharkhand High Court

Rakhi Raut vs State Of Jharkhand & Ors on 5 July, 2011

Jharkhand High Court
Rakhi Raut vs State Of Jharkhand & Ors on 5 July, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P. (S) No.1019 of 2011
            Rakhi Raut.                                 ......Petitioner. 
                                     ­Versus­
            The State of Jharkhand & Ors.               .......Respondents.
                                      ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ­­­­­­
            For the Petitioner :       Mr. Mohan Kumar Dubey, Advocate.  
            For the State      :       J.C. to G.P.III 
                                       ­­­­­­
02/05.07.2011

: When the case is taken up, learned J.C. to G.P.III submitted 
that   the   there   is   a   provision   for   filing   appeal   against   the 
impugned   order   before   the   Deputy   Commissioner,   but   the 
petitioner has not availed that opportunity. 

In view of the above, this writ petition is disposed of, giving 
liberty   to   the   petitioner   to   prefer   appeal   before   the   Deputy 
Commissioner,   Deoghar.   If   such   appeal   is   filed,   the   Deputy 
Commissioner   shall   consider   and   dispose   of   the   same 
expeditiously on merit. 

 (Narendra Nath Tiwari, J.)
Sanjay/