Jharkhand High Court
Rama Ranjan Choudhary & Anr. vs State Of Jharkhand & Ors. on 24 January, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.6064 of 2005
Rama Ranjan Choudhary @ another ... Petitioners
Versus
State of Jharkhand & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioners : Mr. Rajiv Ranjan
For the Respondents : J.C. to S.C.III
----
4/24.01.2011
Learned counsel for the petitioner prays and granted a week’s time for taking
steps for notice.
Let steps be taken as ordered on 6.01.2011.
In case, steps for notice are not taken within the stipulated period, this petition
shall stand dismissed without further reference to a Bench.
(J.C.S. Rawat, J.)
R.Kumar