High Court Jharkhand High Court

Citizens’ Cause, Ranchi vs State Of Jharkhand & Ors on 16 May, 2011

Jharkhand High Court
Citizens’ Cause, Ranchi vs State Of Jharkhand & Ors on 16 May, 2011
      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     W.P.(PIL) No. 858 of 2009
      Citizens' Cause                               .... ...         Petitioner
                                   Versus
      The State of Jharkhand & others               ..... ...        Respondents
                                --------

CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H. C. MISHRA

——

For the Petitioner : Mr. M.S.Anwar, Sr. Advocate
& Mr. A. Ahmand, Advocate
For the Respondent-State : J.C. to A.G.
For the State of Bihar : Mr. S.P. Roy, Advocate

——

Order No.26 Dated: 16th of May, 2011

Learned counsel for the State of Bihar submitted that for permission

to prosecute the employee/officer is pending before the Government at

appropriate level and to process the same, one month time may be granted.

Since the matter is pending before the State of Bihar since long and

several years have passed, the matter requires immediate consideration of

the State Government at its level, we would like to know the progress by 9 th

June, 2011.

Post this matter on 9th June 2011.

(Prakash Tatia, A.C.J.)

( H. C. Mishra, J.)
APK/R.Kr.