IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5380 of 2010
--
Ramdhani Mandal ....Petitioner
Versus
The State of Jharkhand & Others ......Respondents
-----
Coram :THE HON'BLE MR. JUSTICE R.K.MERATHIA
For the Petitioner : Mr. Ranjan Kumar Singh, Advocate
For the State : JC to G.A.
-----
3/03.03.2011
At the outset, counsel for the State pointed out that
petitioner has not exhausted the remedy of Revision provided under
clause 29 of the Bihar Trade Articles ( Licenses Unification) Order,
1984.
On this, Mr. Singh, learned counsel for the petitioner,
sought permission to withdraw this writ petition with liberty to the
petitioner to file Revision but he submitted that the delay may be
condoned.
In the circumstances, if the Revision is filed by the
petitioner within two weeks from today along with a petition for
condonation of delay, it is expected that the delay will be condoned
keeping in view the pendency of this writ petition and the Revision
will be decided on merits after giving opportunity of hearing to the
parties and in accordance with law, as early as possible and
preferably within a period of six weeks from the date of filing thereof.
With these observations and directions, this writ petition
is disposed of.
( R.K. Merathia, J)
Rakesh/