IN THE HIGH COURT OF JHARKHAND, RANCHI
C.M.P. No.420 of 2009
Smt. Suchita Mehta ... Petitioner
Versus
The State of Jharkhand through the Secretary Department
of Food & Supply Govt. of Jharkhand, Ranchi & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Sunil Kumar Sinha
For the Respondents : J.C. to S.C.III
----
4/14.03.2011
After due consideration of the submission of the learned counsel for the
parties; I have gone through the contents of the application as well as affidavit
filed along with application, I find sufficient reasons for non-appearance of the
learned counsel for the petitioner on the date fixed when this W.P(C) no.2324 of
2008 was dismissed.
Accordingly, this C.M.P. is allowed.
Let the W.P.(C) no.2324 of 2008 be restored to its original number.
(J.C.S. Rawat, J.)
R.Kumar