Jharkhand High Court
Ajay Kumar Ghosh vs Madan Mondal on 20 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 2942 of 2009
...
Ajay Kumar Ghosh ... ... Petitioner
V e r s u s
Madan Mondal ... ... Respondent
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Rohit Roy, Advocate.
For the Respondent :
...
03/20.07.2011
This writ application has been filed for quashing Annexure4,
by which the learned court below has rejected the Pleader
Commissioner’s Report.
2. From perusal of impugned order, I find that the learned court
below had given reason for rejecting the Pleader Commissioner’s
Report. I do not find any illegality in the said reason, which requires
any interference by this Court.
3. Accordingly, this writ application is dismissed.
However, if petitioner, so desires, may move the court below
for appointment of another Pleader Commissioner.
(Prashant Kumar, J.)
sunil/