IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 2440 of 2007
Krityanand Thakur S/o Late Krishna Nand Thakur ... Appellant
Versus
The Union of India & Ors. ... ... Respondents
------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA
——
For the Appellant : M/s. R.K.Singh
For the Respondents : J.C. to G.A.
——
Order No. 07 Dated: 16th of May, 2011.
I.A. No. 1157 of 2011
Learned counsel for the petitioner submits that though the
order dated 3.6.2005 (Annexure-1) has been challenged by the
petitioner in the writ petition but inadvertently the petitioner failed to
pray for quashing of the said order.
Learned counsel for the respondent has no objection and
therefore, the amendment is allowed subject to the ground of delay
by which prayer has been made.
The amended writ petition may be filed within a period of one
week.
I.A. No. 1157 of 2011 is allowed accordingly.
(Prakash Tatia, A.C.J.)
(H.C. Mishra, J.)
D.S./Sudhir.