IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A No. 17 of 2011
Anil Kumar Singh ............ Appellant
-Versus-
The State of Jharkhand & ors. ............ Respondents
--------
CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H. C. MISHRA
——
For the Appellant : None
For the Respondents : J.C. to A.G.
------
Order No. 04 Dated: 27th of July, 2011
Learned counsel for the respondents pointed out that the writ
petitioner was appointed as Patrolling Magistrate in the elections, which were
completed in the month of December 2010. The petitioner-appellant was directed
to report for election duty on 23rd November 2010. The petitioner’s challenge was
rejected by impugned order dated 9th December 2010. According to the learned
counsel for the respondents, in view of the fact that the entire election has already
taken place, this appeal has become infractions.
None appears on behalf of the appellant.
We are also of the considered opinion that this appeal has become
infractuous. Hence, it is dismissed as infractuous.
(Prakash Tatia, A.C.J.)
( H. C. Mishra, J.)
R.Kr./B.S