IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.M.P. No.92 of 2011
Antu @ Vijay Prasad Singh ... ... ... ... ... Petitioner
Versus
The C.C.L. through its Chairman & others ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE J.C.S. RAWAT
------
For the Petitioner: Mr. Chetan Krishna Nagesh
For the Respondents: J.C. To Mr. Ananda Sen
------
2/ 17.02.2011
After due consideration of submission of the learned counsel appearing
for the parties and after going through the contents of the application, I find that
the petitioner has sufficiently explained the reasons for not prosecuting the case
when the same was called out and the delay in filing the restoration application.
This application is, therefore, allowed and the order dated 05.8.2010 passed in
W.P. (S) No.5759 of 2003 is recalled.
Accordingly, W.P. (S) No.5759 of 2003 is restored to its original number
and status.
(J.C.S. Rawat, J)
Manoj/cp.2