High Court Jharkhand High Court

Narendra Prasad Sinha vs State Of Jharkhand & Ors on 4 March, 2011

Jharkhand High Court
Narendra Prasad Sinha vs State Of Jharkhand & Ors on 4 March, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                       W.P.C. No. 5183  of 2010
        Md. Sajjad...............                                                  Petitioner
                                               Versus
        The State of Jharkhand & Ors..                 ..............          Respondents.
                                                       ......
        Coram: Hon'ble Mr. Justice R.K.Merathia
                                                       ......
        For the Petitioner                      : ­­­­­­
        For the Respondents                     : JC to SC­I
                                                       ......

2/04.03.2011

Nobody appears for the petitioner.

This writ petition has been listed at the request of the counsel 

for   the   petitioner   for   withdrawal   of   the   writ   petition   giving   liberty   to   the 

petitioner   to   avail   alternative   remedy   of   appeal   before   the   Deputy 

Commissioner.

The other side has got no objection.

Accordingly, this writ petition is permitted to be withdrawn with 

the liberty aforesaid.

It goes without saying that if a prayer is made for condoning the 

delay   in  filing   the   appeal,   it   is   expected   that   the   delay   will  be   condoned 

keeping   in   view   the   pendency   of   the   writ   petition   in   this   Court   from 

11/11/2009.

 

   (R.K.Merathia, J)

Mukund/­