IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No.1019 of 2011
Rakhi Raut. ......Petitioner.
Versus
The State of Jharkhand & Ors. .......Respondents.
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
For the Petitioner : Mr. Mohan Kumar Dubey, Advocate.
For the State : J.C. to G.P.III
02/05.07.2011
: When the case is taken up, learned J.C. to G.P.III submitted
that the there is a provision for filing appeal against the
impugned order before the Deputy Commissioner, but the
petitioner has not availed that opportunity.
In view of the above, this writ petition is disposed of, giving
liberty to the petitioner to prefer appeal before the Deputy
Commissioner, Deoghar. If such appeal is filed, the Deputy
Commissioner shall consider and dispose of the same
expeditiously on merit.
(Narendra Nath Tiwari, J.)
Sanjay/