IN THE HIGH COURT OF JHARKHAND, RANCHI
C.M.P No. 210 OF 2009
1.Upendra Das
2.Kamdeo Das
3.Muni Das
4.Naresh Das
5.Jagdish Das
6.Sikandar Das
7.Ram Prasad Das
8.Shambhu Ravidas
9.Ghostan Das
10.Fucho Das
11.Bodan Das
12.Shiro Das
13.Deonarayan Das
14.Shukar Das
15.Gopal Das
16.Jaykant Das
17.Katki Das
18.Basu Das
19.Mani Harijan
20.Birendra Harijan
21.Daso Harijan
Vs.
1.TheState of Jharkhand
2.The Commissioner, Santal Pargana Division, Dumka
3.The Deputy Commissioner, Godda
4.The Sub-Divisional Officer, Godda
5.The Circle Officer, Godda
6.The 16 Annas Raiyat of Mauza Belari
through its Pradhan Shrimant Mirdha @ Yadav
7.Gokul Harijan
8. Naresh Das Harijan
9.Bhakan Ravidas
10.Sudan Ravidas
11.Lochan Harijan
12.Narayan Harijan
13.Satish Harijan @ Chhatish Harijan
14.Sita Ram Das
15.Lewari Das
16.Devani Das
17.Khublab Das
-------
CORAM HON'BLE THE CHIEF JUSTICE
HON'BLE MR.JUSTICE D.K.SINHA
For the Petitioners Ms.Ritu Kumar
For the Respondents JC to GP III
---------
2/6.11.2009
This is an application for restoration of L.P.A No.196/2004, which
was dismissed on account of non-appearance of the counsel for the appellants.
2
It has been stated that the appellants’ counsel had to suddenly go to
Vellore in connection with the treatment of his 13 year old son and in the state of
mental agony, he could not make an alternative arrangement in his place and
instruct any one to take care of the matter, which was running on the Board.
Taking into consideration the hardship of the counsel for the
appellants, we take a lenient view of the matter and restore the aforesaid appeal to
its original number, to be heard on merit. This application for restoration is allowed
and disposed of.
(Gyan Sudha Misra, C.J)
(D.K.Sinha,J)
dey