IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 1530 of 2007
Brijendra Kr. Yadv ... ... ... ... ... Petitioner
Versus
1. The State of Jharkhand
2. Director General of Police, Jharkhand, Ranchi
3. Dy. Inspector General of Police, Coal Range, Bokaro
4. Superintendent of Police, Dhanbad ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE J.C.S. RAWAT
------
For the Petitioner: Dr. S.N. Pathak
For the Respondents: J.C. To Sr. S.C.II
------
4/ 15.03.2011
The learned counsel for the State has submitted that the appeal is
pending against the impugned punishment order.
The surprise part is that the appeal is pending since 2002 and now we are
running in the year 2011.
The learned counsel for the State wants time to seek instruction in the
matter.
Prayer is allowed. The learned State counsel will file the result of the
appeal within three weeks from today as the matter is very old one.
Post this matter on 7th April, 2011.
In the case the appeal has been disposed of and the reason for delay in
disposing of the appeal by respondent No.3 has not been filed before this Court
by the next date, the respondent No.3 will appear in person.
(J.C.S. Rawat, J)
Manoj/cp.2