IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.M.P. No. 310 of 2010
Ganouri Singh ...... Petitioner
Versus
The State of Jharkhand & others ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. Rajneesh Vardhan, Advocate
For the State : J.C. to S.C. Mines
......
th
03/Dated: 29 March, 2011
1. The present C.M.P. has been preferred for restoration of W.P.(S)
No. 360 of 2009, which was dismissed for default on 4th May, 2010.
2. Having heard counsel for both the sides and looking to the reasons
stated in the present petition, this C.M.P. is allowed. W.P.(S) No. 360 of
2009 is restored to its original number.
3. Registry of this Court is directed to enlist W.P.(S) No. 360 of 2009
under the heading “For Admission” in the second week of April, 2011.
(D.N. Patel, J.)
VK