Jharkhand High Court
Smt. Neera Devi vs State Of Jharkhand & Ors on 16 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
C.M.P. No. 236 of 2011
Smt. Neera Devi ...... Petitioner
Versus
State of Jharkhand & others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : M/s Mahesh Tiwari, Ganesh Pathak, Advocates
For the Respondents: J.C. to G.P.III
th
02/Dated: 16 August, 2011
1.
Counsel for the petitioner seeks time to remove the defects, as
pointed out, by the office.
2. Two weeks’ time to remove the defects is granted.
3. If the defects are not removed within two weeks, this writ petition
deemed to be dismissed, automatically.
(D.N. Patel, J.)
VK/