High Court Jharkhand High Court

Md. Abdullah Ansari & Ors. vs State Of Jharkhand & Ors. on 12 October, 2011

Jharkhand High Court
Md. Abdullah Ansari & Ors. vs State Of Jharkhand & Ors. on 12 October, 2011
     IN   THE   HIGH   COURT      OF   JHARKHAND           AT    RANCHI

                   Cr.Revision No. 63 of 2002
                                 -----
     Md. Abdullah Ansari & Ors .       ... .... ..         .   .Petitioners.

                     .        Versus
    The State of Jharkhand & Anr ...,.       ...                Opp.party

                           ------
     CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
                            ------
    For the Petitioner : none
    For the State :
                                   ------


05/12.10.2011

In compliance of order dated 25.03.2011, the

court below has sent report which is at flag ‘L’.

From perusal of the order-sheet of the trial

court, it appears that after vacation of stay order, no

effective steps taken for conclusion of trial.

Under the said circumstance, trial court is

directed to expedite the trial and conclude the same

within six months from the date of receipt of this order.

Since , petitioners are not taking interest in

pursuing this application, therefore, this application is

dismissed for non-prosecution.

( Prashant Kumar,J.)

Raman/*