IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No. 45 of 2008.
-----
1.Ashok Kumar Poddar
2.Lakshmi Raut
3.Payal Suman Petitioners.
. Versus
The State of Jharkhand ..., Opp.party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner s: None.
For the State : A.P.P.
------
05/18.10.2011
. Vide order dated 07.09.2010, petitioners were
directed to file supplementary affidavit informing this Court
regarding present status and stage of trial. It is also
ordered that if the said affidavit is not filed, the case will be
dismissed for non- compliance of the said order.
In compliance of the said order, no affidavit filed.
It further appears that on the last date also i.e. 22.09.2010,
none had appeared on behalf of the petitioners. Today also
neither supplementary affidavit filed nor anybody appeared
on behalf of the petitioners.
Accordingly, this application is dismissed for non-
compliance of order dated 07.09.2010.
( Prashant Kumar,J.)
Raman/Cp3.