IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 5196 of 2005
Ram Sah ...... Petitioner
Versus
The State of Jharkhand & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : None
For the RespondentState : S.C.III
For Respondent Nos. 610 : Mr. A. Jha, Advocate
nd
12/Dated: 22 February, 2011
1.
When the matter is called out, learned counsel for the petitioner is absent.
2. Learned counsel for the respondents has argued out the case at length and
submitted that as per Regulation No. 15 of the Sonthal Pargana Justice
Regulation, 1893, first revision was tenable at law before the Deputy
Commissioner, whereas, in the facts of the present case, even preferring one
revision application before the concerned Deputy Commissioner, another
revision application was preferred before the Commissioner, Santhal Pargana
Division, Dumka against the order passed by the revisional authority i.e. by
the Deputy Commissioner and, hence, rightly the second revision application
has been dismissed by the Commissioner concerned.
3. With a view to give one more chance to the petitioner, the matter is
adjourned to be listed on 8th March, 2011.
(D.N. Patel, J.)
Ajay