High Court Jharkhand High Court

Harendra Prasad Modi @ Harendr vs State Of Jharkhand & Ors on 9 May, 2011

Jharkhand High Court
Harendra Prasad Modi @ Harendr vs State Of Jharkhand & Ors on 9 May, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        W.P. (C) No. 4324 of 2010

         Harendra Prasad Modi @ Harendra Modi                 ...... Petitioner
                                      Versus 
         The State of Jharkhand & ors.                        ...... Respondents
                                     ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
        For the Petitioner           :       Mr. Pawan Kr. Choudhary, Advocate
        For the Respondents          :       J.C. to S.C.­I
                                     ­­­­­­­­­
                       th
         04/Dated: 9    May, 2011
                                      

        1.

  On 13th January, 2011 following order was passed by this Court:

“Issue notice to Respondent no. 5 to show cause as to why the relief sought  
for in this writ petition be not allowed at this stage for which, requisites etc.  
under Registered post with A/D must be filed within one week, failing which,  
this petition as against him shall stand rejected without further reference to a  
Bench.

Instead   of   payment   of   fine,   the   petitioner   will   deposit   the   same   with  
Information Commissioner, within two weeks, subject to final decision of this  
case.”

2.   Learned counsel for the respondents submitted that neither the amount of 
fine has been deposited before the Information Commissioner, as directed by 
this Court nor Letters Patent Appeal has been preferred by the petitioner nor 
any extension application has been preferred in this writ petition.

3.    In view of the aforesaid facts, this writ petition is, hereby, dismissed for 
non­compliance of the order dated 13th January, 2011. 

                           (D.N. Patel, J.)
Ajay/