High Court Jharkhand High Court

Sarat Shit @ Sarat Chandra Shi vs Smt.Sefali Ghosh on 12 July, 2011

Jharkhand High Court
Sarat Shit @ Sarat Chandra Shi vs Smt.Sefali Ghosh on 12 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P. (C) No.  4436 of 2008
                                        ...
           Sarat Shit @ Sarat Chandra Shit                      ...   ...     Petitioner
                               ­V e r s u s­
           Smt. Sefali Ghosh                                             ...    ...     Respondent
                                        ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                        ...
           For the Petitioner           : ­ Mr. Kaustav Panda, Advocate.
           For the Respondent           : ­ 
                                        ...
                          
08/12.07.2011

When  the  case was  called out,  Sri  Kaustav Panda,  Advocate 
submits that the case will be argued by Sri Ananda Sen and by saying 
so, he prayed for pass over, which was refused and he has been asked 
to inform Sri Ananda Sen for coming to this Court and argue this 
matter. Thereafter, Sri Ananda Sen, appears and submits that he has 
no   knowledge   about   this   case   and   case   will   be   argued   by   Sri 
Nagmani Tiwari, who left the Court for some urgent work. It appears 
that Sri Ananda Sen has also put his signature on the Vakalatnama. 

Put up this case after two weeks.

The interim order passed on 22.09.2008 is hereby vacated.
Let this order be communicated to the court below by FAX.

   (Prashant Kumar, J.)
sunil/