High Court Jharkhand High Court

Anil Kumar Singh vs State Of Jharkhand & Ors on 27 July, 2011

Jharkhand High Court
Anil Kumar Singh vs State Of Jharkhand & Ors on 27 July, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        L.P.A No. 17 of 2011
       Anil Kumar Singh                      ............ Appellant
                              -Versus-
       The State of Jharkhand & ors.         ............ Respondents
                                 --------

CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H. C. MISHRA

——

       For the Appellant          : None
       For the Respondents        : J.C. to A.G.
                                  ------
       Order No. 04                               Dated: 27th of July, 2011

Learned counsel for the respondents pointed out that the writ

petitioner was appointed as Patrolling Magistrate in the elections, which were

completed in the month of December 2010. The petitioner-appellant was directed

to report for election duty on 23rd November 2010. The petitioner’s challenge was

rejected by impugned order dated 9th December 2010. According to the learned

counsel for the respondents, in view of the fact that the entire election has already

taken place, this appeal has become infractions.

None appears on behalf of the appellant.

We are also of the considered opinion that this appeal has become

infractuous. Hence, it is dismissed as infractuous.

(Prakash Tatia, A.C.J.)

( H. C. Mishra, J.)
R.Kr./B.S