IN THE HIGH COURT OF JHARKHAND, RANCHI
L.P.A No. 119 OF 2009
Ram Rekha Pandey Vs. The State of Jharkhand & Ors.
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE D.N.PATEL
For the Appellant/Petitioner Mr.R.K.Singh
For the Respondent Mr.A.Allam Sr.S.C II
---------
11/3.2.2011
Heard counsel for the parties.
The appellant is aggrieved by an order of the supervisory authority where
the supervisory authority has enforced the order of the Human Rights Commission,
which has not been challenged. In view of the fact that the appellant never challenged
the order of the Human Rights Commission, the order of the learned Single Judge
cannot be found fault with. There is no force in this appeal, which is accordingly
dismissed.
(Bhagwati Prasad,C.J.)
(D.N.Patel,J.)
dey