IN THE HIGH COURT OF JHARKHAND, RANCHI.
Cr.M.P. No. 1348 of 2003
Smt. Saroj Jain & Ors ...............................................Petitioners
Versus
State of Jharkhand &Anr ........................................... Opp. Parties.
CORAM :- HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner :- None
For the State :- A.P.P.
For the O.P. No.2 Mr. M.K. Laik Sr.Advocate
3/4.4.2011
O.P. No.2 has entered appearance by executing vakalatnama and has
filed counter affidavit.
None appeared on call on behalf of the petitioners. It appears that this
petition was filed on 11.11.2003 and by the order dated 12.12.2003 it was directed that
no coercive steps shall be taken against the petitioners in Complaint Case C.P. No. 1 of
2001 pending in the court of the Sub Divisional Judicial Magistrate, Dhanbad but no
proper steps could be taken on behalf of the petitioners for the disposal of this petition.
However, by order dated 22.2.2008 the petitioners were directed to remove the defects
as pointed out by the office. None appeared on call on behalf of the petitioners before
the Lawazima Board on 15.5.2008,25.7.2008,1.8.2009 & 22.2.2010. Two weeks time
was granted on 21.9.2010 to the petitioners for taking steps for issuance of notice.
When the case is called out today, none appeared on behalf of the petitioners but the
opposite party No.2 has appeared. I have , therefore, reason to believe that the petitioners
have lost their interest in this case and this petition is 8 years old. Accordingly, the
interim protection that was granted on 12.12.2003 stands vacated and this petition is
dismissed for non-prosecution
(D.K.Sinha, J)
SD