IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2011 of 2011
Balai Mamata & Another ...... Petitioners
Versus
The State of Jharkhand & Another ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioners : M/s P.A.S. Pati, Kaushik Sarkhel, Advocates
For the Respondents : Mr. R. R. Mishra, G.P.II
......
th
02/Dated: 20 April, 2011
1. Counsel for the petitioners is not pressing this writ petition, but, it is
submitted by the counsel for the petitioners that already a Miscellaneous Appeal
No. 2 of 2011 has been preferred against the order, passed by the trial court
below an application given by the petitioners under Order XXXIX Rule 1, 2,
which has been dismissed by the trial court and therefore, the Miscellaneous
Appeal No. 2 of 2011 is pending before the lower appellate court and therefore,
the petitioner will approach the appellate court where the Miscellaneous Appeal
is pending and will press the hearing of the stay application, keeping in mind
Annexure7 dated 11th April, 2011 passed by the Circle Officer, Ghatshila. If the
petitioners are approaching Additional District Judge at Ghatshila and if he is
pressing for hearing of stay application in Miscellaneous Appeal No. 2 of 2011,
the same shall be heard as expeditiously as possible and practicable by the lower
Appellate Court.
2. According this writ petition is disposed of as not pressed at this stage.
(D.N. Patel, J.)
VK/