Jharkhand High Court
Harendra Prasad Singh vs State Of Jharkhand, Science & on 19 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.M.P. No. 186 of 2011
Harendra Prasad Singh ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Respondents
------
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
——
For the Petitioner: Mr. Mahavir Pd Sinha
For the Respondents:
——
02/Dated: 19th August, 2011
1. Having heard learned counsel for the petitioner and looking
to the reasons, stated in the petition for restoration, C.M.P. No. 186
of 2011 is allowed and W.P.(S) No. 6709 of 2010 is restored to its
original file.
2. Registry is directed to enlist W.P.(S) No. 6709 of 2010 on the
board of Admission on 29th August, 2011.
(D. N. Patel, J)
Manoj/cp.2