IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 4324 of 2010
Harendra Prasad Modi @ Harendra Modi ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Pawan Kr. Choudhary, Advocate
For the Respondents : J.C. to S.C.I
th
04/Dated: 9 May, 2011
1.
On 13th January, 2011 following order was passed by this Court:
“Issue notice to Respondent no. 5 to show cause as to why the relief sought
for in this writ petition be not allowed at this stage for which, requisites etc.
under Registered post with A/D must be filed within one week, failing which,
this petition as against him shall stand rejected without further reference to a
Bench.
Instead of payment of fine, the petitioner will deposit the same with
Information Commissioner, within two weeks, subject to final decision of this
case.”
2. Learned counsel for the respondents submitted that neither the amount of
fine has been deposited before the Information Commissioner, as directed by
this Court nor Letters Patent Appeal has been preferred by the petitioner nor
any extension application has been preferred in this writ petition.
3. In view of the aforesaid facts, this writ petition is, hereby, dismissed for
noncompliance of the order dated 13th January, 2011.
(D.N. Patel, J.)
Ajay/