High Court Jharkhand High Court

Devi Lal Ram Sahu @ Bajran Sah vs State Of Jharkhand & Ors on 18 May, 2011

Jharkhand High Court
Devi Lal Ram Sahu @ Bajran Sah vs State Of Jharkhand & Ors on 18 May, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    L.P.A. No. 120 of 2011
         Devi Lal Ram Sahu
         @ Devi Dayal Sahu
         @ Bajrang Sahu S/o Bal Chand Sahu       ...    ... Appellant
                                    Versus
         State of Jharkhand & Ors.               ...    ... Respondents
                                    ------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA

——

For the Appellant : Mr. Lalan Kumar Singh
For the Respondents : J.C. to G.A.

——

Order No. 05 Dated: 18th of May, 2011.

Learned counsel for the appellant submits that by wrong
description, party was impleaded and in fact the affected party is
the appellant and since wrong description, even wrong parentage
and addresses were given, therefore, the appellant could not
appear before the learned Single Judge and could not get
opportunity of hearing.

On such ground, it would have been appropriate for the
appellant to approach the learned Single Judge for recalling the
order dated 17.02.2011 and therefore, the appellant is permitted to
withdraw the appeal and approach the learned Single Judge by
moving the application and if there is any delay, that delay may be
sympathetically considered.

This L.P.A. is accordingly dismissed as withdrawn with the
above liberty.

(Prakash Tatia, A.C.J.)

                                                                                  (H.C. Mishra, J.)

D.S./Alankar.