High Court Jharkhand High Court

Kameshwar Sahu vs State Of Jharkhand & Ors on 24 March, 2011

Jharkhand High Court
Kameshwar Sahu vs State Of Jharkhand & Ors on 24 March, 2011
           IN THE HIGH COURT OF JHARKHAD AT RANCHI
                     W.P. (C) .No. 1380 of 2011
           Kameshwar Sahu.... Petitioner
                              -Versus-
          State of Jharkhand & others....Respondents
                        -----
            CORAM: HON'BLE MR. JUSTICE R. K. MERATHIA.
            For the Petitioner     :   Mr. V. Shivnath.
            For the Respondents:       Mr. Sarvendra Kumar, J.C. to G. A.
                               -----
2 /24.03.2011

Heard the parties.

Admittedly, the petitioner filed an appeal against the
order refusing to grant injunction by the trial court.

Mr. V. Shivnath, learned senior counsel appearing for
the petitioner submitted that as an order of status quo was passed
on 13.9.2010 in W.P.(C) No. 2681 of 2010 (pending Encroachment
Appeal No. 28 R 15/2010-11) the petitioner did not pursue the
appeal before the appellate court against refusal to grant injunction.

In the circumstances, I am not inclined to interfere in
this matter under writ jurisdiction.

It goes without saying that the petitioner will be at liberty
to move the appellate court.

With these observations, this writ petition is dismissed.

(R. K. Merathia,J)
jk