High Court Jharkhand High Court

Anirudh Prasad Mandal vs State Of Jharkhand & Anr on 27 September, 2011

Jharkhand High Court
Anirudh Prasad Mandal vs State Of Jharkhand & Anr on 27 September, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        W.P. (S) No. 2633 of 2010
      Anirudh Prasad Mandal                        ...... Petitioner
                                      Versus 
       The State of Jharkhand & Another  ...... Respondents
                                     ­­­­­­­­­
       CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
      For the Petitioner             : Mr. Jay Prakash Pandey, Advocate
      For the Respondents            : J.C. to S.C.­III 
                                     ­­­­­­­­­
       04/Dated: 27  th  September, 2011
                                                
      1.

Counsel   for   the   petitioner   seeks   four   weeks’   time   to   remove   the 
defects, as pointed out, by the office. 

2. Time to remove the defects is granted.

3. If the defects are not removed within four weeks, this writ petition 
deemed to be dismissed, automatically.  

                        (D.N. Patel, J.)
VK