IN THE HIGH COURT OF JHARKHAND, RANCHI
L.P.A. No. 333 OF 2010
Kaleshwar Munda and others Vs. State of Jharkhand & Ors.
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MRS.JUSTICE JAYA ROY
For the Appellants/Petitioners M/s Dilip Kr. Prasad
For the Respondent- State Mr. Jasilur Rahman, J.C. to G.P.I
---------
Order No.5 Dated 20th October, 2011
In view of the order dated 09.5.2011, this L.P.A. is only against the order
passed in W.P.(C) No. 910 of 2004. In view of the above, unnecessary parties
were sought to be deleted and the appellants were directed to file amended
cause title which has not been filed as yet. Therefore, office has still made report
that defect no. 5 has not been removed. The defect no.5 stands removed by the
order referred above and only the amended cause title is required to be filed.
Four week further time is granted for filing the amended cause title and
upon filing the same, the matter be listed for admission. In case of non-filing of
the amended cause tile within stipulated time, this L.P.A. shall stand dismissed
without further reference to this Court.
(Prakash Tatia.,C.J.)
(Jaya Roy, J.)
dey/sudhir