High Court Jharkhand High Court

Navin Kumar Sinha vs State Of Jharkhand on 31 January, 2011

Jharkhand High Court
Navin Kumar Sinha vs State Of Jharkhand on 31 January, 2011
                           IN THE HIGH COURT OF JHARKHAND, RANCHI
                                   Cr.M.P. No.521 of 2009
Navin Kumar Sinha--      -      --     --      --   --    --    --    Petitioner
                                           Versus
The State of Jharkhand --       --     --      --   --    --    --Opposite Party
                                           --------
                        Coram: The Hon'ble Mr. Justice D.K. Sinha
                                             ----
      For the Petitioner : None
      For the State      : A.P.P.



5/31.1.2011

None appeared on call on behalf of the petitioner.

Petition was filed on 12.12.2007. By the order dated 14.7.2010, two
weeks’ time was granted to the petitioner for removal of the defects, as
pointed out by the office.

I find that the defects are still persisting for the last two years and the
same have not been cured as yet.

Therefore, this Court has reason to believe that the petitioner has lost
interest in this case as none appeared on his behalf.

In the circumstances, this petition is dismissed for non-prosecution.

S.B.                                                   (D.K. Sinha, J.)