Jharkhand High Court
Islamun Nessa & Ors vs State Of Jharkhand & Anr on 17 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 341 of 2009
Islamum Nessa and others ... ....Petitioners
Vs.
The State of Jharkhand & Anr ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Shekhar Prasad Sinha
For the State: APP
4/17.09.2011
: The present application filed on 07.3.2009, the office
pointed out defect on 06.03.2009, in spite of that, petitioner has not
removed the defect. It is worth mentioning that 15 days earlier general
notice also published in the daily cause list requesting the learned
counsels for the applicants to remove the defect, in spite of that, the
defect has not been removed.
Under the said circumstance, petitioner is directed to remove
the defects in course of the day, failing which this application shall
stand rejected without further reference to a Bench.
( Prashant Kumar,J.)
Sharda/-