Jharkhand High Court
Anirudh Prasad Mandal vs State Of Jharkhand & Anr on 27 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2633 of 2010
Anirudh Prasad Mandal ...... Petitioner
Versus
The State of Jharkhand & Another ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Jay Prakash Pandey, Advocate
For the Respondents : J.C. to S.C.III
04/Dated: 27 th September, 2011
1.
Counsel for the petitioner seeks four weeks’ time to remove the
defects, as pointed out, by the office.
2. Time to remove the defects is granted.
3. If the defects are not removed within four weeks, this writ petition
deemed to be dismissed, automatically.
(D.N. Patel, J.)
VK