IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 4436 of 2008
...
Sarat Shit @ Sarat Chandra Shit ... ... Petitioner
V e r s u s
Smt. Sefali Ghosh ... ... Respondent
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Kaustav Panda, Advocate.
For the Respondent :
...
08/12.07.2011
When the case was called out, Sri Kaustav Panda, Advocate
submits that the case will be argued by Sri Ananda Sen and by saying
so, he prayed for pass over, which was refused and he has been asked
to inform Sri Ananda Sen for coming to this Court and argue this
matter. Thereafter, Sri Ananda Sen, appears and submits that he has
no knowledge about this case and case will be argued by Sri
Nagmani Tiwari, who left the Court for some urgent work. It appears
that Sri Ananda Sen has also put his signature on the Vakalatnama.
Put up this case after two weeks.
The interim order passed on 22.09.2008 is hereby vacated.
Let this order be communicated to the court below by FAX.
(Prashant Kumar, J.)
sunil/