IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.521 of 2009
Navin Kumar Sinha-- - -- -- -- -- -- -- Petitioner
Versus
The State of Jharkhand -- -- -- -- -- -- --Opposite Party
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioner : None
For the State : A.P.P.
5/31.1.2011
None appeared on call on behalf of the petitioner.
Petition was filed on 12.12.2007. By the order dated 14.7.2010, two
weeks’ time was granted to the petitioner for removal of the defects, as
pointed out by the office.
I find that the defects are still persisting for the last two years and the
same have not been cured as yet.
Therefore, this Court has reason to believe that the petitioner has lost
interest in this case as none appeared on his behalf.
In the circumstances, this petition is dismissed for non-prosecution.
S.B. (D.K. Sinha, J.)