IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 2793 of 2008
Seema Tirkey ... Petitioner
Versus
The State of Jharkhand & Ors. ... Respondents
------
CORAM: HON'BLE THE CHIEF JUSTICE
HON'BLE MRS. JUSTICE JAYA ROY
------
For the Petitioner : Mr. H.K.Mahato
For the Respondents : .......................
------
Order No. 03 Dated: 17th September, 2011.
As per the direction for searching out the cases lying with defects,
this writ petition has been traced out wherein the last order is dated
21.8.2008
. It appears that the defects have not been removed since last
three years. It also appears that neither the learned counsel for the
petitioner nor the Registry took pains to get the matter listed in the Court.
This is a case of Single Bench matter and has been listed wrongly
before the Division Bench.
Be that as it may, since it is a Single Bench matter, therefore, office
is directed to list this matter before the appropriate Bench in the next
week.
(Prakash Tatia, C.J.)
(Jaya Roy, J.)
D.S./Sudhir.