IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(S) No. 985 of 2008
Vijay Kumar Das Versus The State of Jharkhand & ors.
With
W. P. (S) No. 985 of 2010
Janardan Sharma Versus The State of Jharkhand & ors.
--------
CORAM : HON’BLE MR. JUSTICE D. N. PATEL
——
For the Petitioner : Mr. Ravi Kumar Singh (in WPS No.985/2008)
Mr. N.K. Pandey (in WPS No.985/2010)
For the Respondents : J.C. to S.C. (L&C) (in WPS No.985/2008)
& J.C. Sr.S.C.-II (in WPS No.985/2010)
——
6/ Dated: 4th March 2011
1. Counsel appearing for the petitioner (in W.P.S. No. 985 of 2008), upon
instruction from his client, submitted that the mater has become infractuous and,
therefore, he is not pressing this writ petition.
2. It appears that previously this matter was mentioned on 19 th January 2011
and by mistake, this order was transcribed in W.P.(S) No. 985 of 2010.
3. Hence, W.P.(S) No. 985 of 2008 is, hereby, disposed of as infractuous and
the order, which is transcribed in W.P.(S) No. 985 of 2010 on 19th January 2011, is
hereby recalled and W.P.(S) No. 985 of 2010 will be listed on board “For
Admission” on 11th March, 2011.
( D. N. Patel, J.)
R.Kr.