High Court Jharkhand High Court

Ganouri Singh vs State Of Jharkhand & Ors on 29 March, 2011

Jharkhand High Court
Ganouri Singh vs State Of Jharkhand & Ors on 29 March, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI     
                    C.M.P. No. 310 of 2010 
 Ganouri Singh                                      ...... Petitioner 
                               Versus 
 The State of Jharkhand & others                    ......Respondents  
                                                    ­­­­­­­­­
 CORAM:  HON'BLE MR. JUSTICE D. N.  PATEL  
                                     ­­­­­­­­­
 For the Petitioner        : Mr. Rajneesh Vardhan, Advocate
 For the State               : J.C. to S.C. Mines  
                                     ......

th
 03/Dated: 29    March, 2011
   

1. The   present   C.M.P.   has   been   preferred   for   restoration   of   W.P.(S) 
No. 360 of 2009, which was dismissed for default on 4th May, 2010. 

2. Having heard counsel for both the sides and looking to the reasons 
stated in the present petition, this C.M.P. is allowed. W.P.(S) No. 360 of 
2009 is restored to its original number. 

3. Registry of this Court is directed to enlist W.P.(S) No. 360 of 2009 
under the heading “For Admission” in the second week of April, 2011. 

                   (D.N. Patel, J.) 

VK