High Court Jharkhand High Court

Babulal Singh vs State Of Jharkhand & Ors on 17 September, 2011

Jharkhand High Court
Babulal Singh vs State Of Jharkhand & Ors on 17 September, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                 Cr. M.P. No. 221 of 2009


           Babulal Singh         ...   ....Petitioner

                              Vs.
           The State of Jharkhand & Ors       ....Opposite Parties

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. Jai Shankar Tripathi
           For the State:              APP

3/17.09.2011

: The present application filed on 17.2.2009, the office
pointed out defect on 13.2.2009, in spite of that, petitioner has not
removed the defect. It is worth mentioning that 15 days earlier general
notice also published in the daily cause list requesting the learned
counsels for the applicants to remove the defect, in spite of that, the
defect has not been removed.

Under the said circumstance, petitioner is directed to remove
the defects in course of the day, failing which this application shall
stand rejected without further reference to a Bench.

( Prashant Kumar,J.)

Sharda/-