Jharkhand High Court
Rajesh Marandi vs State Of Jharkhand & Ors. on 8 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.1492 of 2007
Rajesh Marandi. ......Petitioner.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioner : None
For the State : J.C. to S.C.I
06/08.06.2011
: Nobody appears on call on behalf of the petitioner.
The writ petition was filed against the order dated 6th
March, 2007. The interim order dated 20th March, 2007 appears to
be till 26th March, 2007.
By long passage of time, this writ petition seems to have
become infructuous and the petitioner does not appear to be
interested in pursuing this case.
This writ petition is, accordingly, dismissed.
(Narendra Nath Tiwari, J.)
Sanjay/