High Court Jharkhand High Court

Pramod Lakra vs Saiyad Md. Sahid Jamal & Anr on 10 June, 2011

Jharkhand High Court
Pramod Lakra vs Saiyad Md. Sahid Jamal & Anr on 10 June, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                           W.P. (C) No. 2167 of 2011

               Pramod Lakra ...      ...  ...  Petitioner
                                       Versus
               1. Saiyad Md. Sahid Jamal
               2. The State of Jharkhand through Deputy Commissioner Ranchi
                                                        Respondents

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner  : Mr. Alok Lal, Advocate
               For the Respondents : Mr. S.C(Mines),


2/10.06.2011

Petitioner has filed this writ application for early hearing of
Miscellaneous Case without making such prayer in the court below.

Under the said circumstance, petitioner may move before
the court below for the same relief.

Accordingly, this application is disposed of.

(Prashant Kumar, J.)

Binit