IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (S) No. 5545 of 2010
Naresh Prasad Yadav & Others ..... Petitioners
Versus
The State of Jharkhand & Others ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. Krishna Shankar
For the Respondents - Mr. G.P-II
-----
2/18.4.2011
I. A. No. 251/2011
In this interlocutory application the applicants have prayed for their addition as
the respondents in this writ petition. It has been stated that the applicants are also
interested persons and they should also be heard.
Learned counsel appearing on behalf of the parties submitted that in this writ
petition, the petitioner has prayed for publishing the notification of a decision already
taken by the Government.
Learned counsel for the interveners-applicants submitted that the applicants
have filed a separate writ petition being W.P(S) No. 3037/2010.
Having heard learned counsel for the parties, I find no ground for entertaining
this interlocutory application and allowing the petitioners’ prayer for their impleadment
as respondents.
This interlocutory application is rejected.
(NARENDRA NATH TIWARI, J)
W. P. (S) No. 5545 of 2010
Learned J.C to G.P-II prays for one week’s time to inform this Court as to by
which date the notification, which is pending since August 2010, shall be published.
Prayer is allowed.
Put up this case on 26.4.2011.
S.K (NARENDRA NATH TIWARI, J)