High Court Jharkhand High Court

State Of Jharkhand & Ors vs Tarkeshwar Prasad Sahu & Ors on 6 September, 2011

Jharkhand High Court
State Of Jharkhand & Ors vs Tarkeshwar Prasad Sahu & Ors on 6 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           L.P.A. No. 104 of 2010
                                     ---

State of Jharkhand & others Appellants

Versus

Tarkeshwar Prasad Sahu & others Respondents

Coram: Hon’ble The Acting Chief Justice
The Hon’ble Mr. Justice P.P. Bhatt

For the Appellants: Mr. JC to GP-IV
For the Respondents:

Order No. 07 Dated 06th September 2011

Respondent no. 9 died three years ago as has been reported
by the process server in his report and this fact has come on record
on 08.04.2011 and case was listed in court on 20.04.2011 for
taking steps, but no steps have been taken even after passing of
more than four months. Therefore, this LPA has abated not only
against respondent no. 9, but also against all persons.

This LPA is therefore dismissed as abated.

(Prakash Tatia, A.C.J)

(P.P.Bhatt, J)
Ranjeet/Birendra