High Court Jharkhand High Court

Kaleshwar Munda & Ors vs State Of Jharkhand & Ors on 20 October, 2011

Jharkhand High Court
Kaleshwar Munda & Ors vs State Of Jharkhand & Ors on 20 October, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                L.P.A. No. 333 OF 2010

             Kaleshwar Munda and others Vs. State of Jharkhand & Ors.
                                     -------
        CORAM                       HON'BLE THE CHIEF JUSTICE
                                    HON'BLE MRS.JUSTICE JAYA ROY

        For the Appellants/Petitioners             M/s Dilip Kr. Prasad
        For the Respondent- State                  Mr. Jasilur Rahman, J.C. to G.P.I
                                                         ---------

         Order No.5                                Dated 20th October, 2011

In view of the order dated 09.5.2011, this L.P.A. is only against the order

passed in W.P.(C) No. 910 of 2004. In view of the above, unnecessary parties

were sought to be deleted and the appellants were directed to file amended

cause title which has not been filed as yet. Therefore, office has still made report

that defect no. 5 has not been removed. The defect no.5 stands removed by the

order referred above and only the amended cause title is required to be filed.

Four week further time is granted for filing the amended cause title and

upon filing the same, the matter be listed for admission. In case of non-filing of

the amended cause tile within stipulated time, this L.P.A. shall stand dismissed

without further reference to this Court.

(Prakash Tatia.,C.J.)

(Jaya Roy, J.)

dey/sudhir