IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A No. 778 of 2003
The Deputy Inspector General,CISF, Bokaro .... ... Appellant
Versus
Sri Ram Mohan Nath Singh & others ..... ... Respondents
--------
CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA
——
For the Appellant : Mr. M.M.Prasad, Advocate
——
Order No. 10 Dated: 18th of August, 2011
One Interlocutory Application No. 2721 of 2004 filed in L.P.A.
No. 778 of 2004 (Mecon Vs. All Bank) has been wrongly tagged with this
L.P.A. No. 778 of 2003.
Therefore, office is directed to separate I.A. No. 2721 of 2004
from L.P.A. No. 778 of 2003 and tag the said Interlocutory Application with
L.P.A. No. 778 of 2004.
No body appears on behalf of respondent no.1.
Counsel for the appellant has submitted that the counsel for
respondent no. 1 is now the counsel for the Union of India.
In this view of the matter, we deem it appropriate to issue notice
to respondent no.1. Office is directed to issue notice upon respondent no. 1
returnable in four weeks informing him that his counsel has been appointed as
the counsel for the Union of India and if no arrangement is made, the matter
will be decided ex-parte.
Notice is made returnable after four weeks.
(Prakash Tatia, A.C.J.)
( H.C. Mishra, J.)
R.Kr./B.S.