High Court Jharkhand High Court

Balai Namata & Anr vs State Of Jharkhand & Anr on 20 April, 2011

Jharkhand High Court
Balai Namata & Anr vs State Of Jharkhand & Anr on 20 April, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                       W.P.(C) No. 2011 of 2011 
       Balai Mamata & Another                           ...... Petitioners 
                                     Versus 
       The State of Jharkhand & Another                 ......Respondents 
                                          ­­­­­­­­­
       CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                          ­­­­­­­­­
       For the Petitioners        : M/s P.A.S. Pati, Kaushik Sarkhel, Advocates
       For the Respondents     : Mr. R. R. Mishra, G.P.­II
                                          ......

th
 02/Dated: 20    April, 2011
   

1. Counsel   for   the   petitioners   is   not   pressing   this   writ   petition,   but,   it   is 
submitted by the counsel for the petitioners that already a Miscellaneous Appeal 
No. 2 of 2011 has been preferred against the order, passed by the trial court 
below   an   application   given   by   the   petitioners   under   Order   XXXIX   Rule   1,   2, 
which has been dismissed by the trial court and therefore, the Miscellaneous 
Appeal No. 2 of 2011 is pending before the lower appellate court and therefore, 
the petitioner will approach the  appellate court where the Miscellaneous Appeal 
is pending and will press the hearing of the stay application, keeping in mind 
Annexure­7 dated 11th April, 2011 passed by the Circle Officer, Ghatshila. If the 
petitioners are approaching Additional District Judge at Ghatshila and if he is 
pressing for hearing of stay application in Miscellaneous Appeal No. 2 of 2011, 
the same shall be heard as expeditiously as possible and practicable by the lower 
Appellate Court. 

2. According this writ petition is disposed of as not pressed at this stage. 

               (D.N. Patel, J.) 
VK/