High Court Jharkhand High Court

Vijay Ojha @ Bijay Kr.Ojha vs State Of Jharkhand on 24 February, 2011

Jharkhand High Court
Vijay Ojha @ Bijay Kr.Ojha vs State Of Jharkhand on 24 February, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.8174 of 2010

            Vijay Ojha @ Bijay Kr. Ojha                  ...... Petitioner
                                     -Versus-
            The State of Jharkhand & Anr.                ....... Opposite Parties.
                                      ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ------
            For the Petitioner :      Mr. D.K. Chakraverty, Advocate.
            For the State      :      A.P.P.
                                      ------

                  I.A. No.282 of 2011
3/24.02.2011

: In this I.A. the petitioner has prayed for extension of time to file
notice by ordinary process.

It has been submitted that by order dated 7.1.2011 the petitioner
was directed to file requisites for issuing notice to the opposite party
No.2 under registered cover with A/D as well as through ordinary
process, but inadvertently the petitioner’s counsel could not take steps
for notice under ordinary process. It has been stated that neither the
petitioner nor his counsel is negligent, but due to sheer inadvertence
steps under ordinary process could not be taken.

Having considered the reasons explained in this application, time
till 28th February, 2011 is extended for taking steps for service of notice
by ordinary process.

I.A. No.282 of 2011 stands allowed.

(Narendra Nath Tiwari, J.)
Shamim/