Jharkhand High Court
Kali Das vs State Of Jharkhand & Ors on 28 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5046 of 2010
Kali Das ...... Petitioner
Versus
The State of Jharkhand & others ......Respondents
CORAM: HON'BLE MR. JUSTICE D. N. PATEL
For the Petitioner : Mr. P.C. Sinha, Advocate
For the State : J.C. to S.CII
For Respondent no.6. : Mr. Alok Lal, Advocate
......
th
04/Dated: 28 July, 2011
1. Counsel for respondent no. 6 submitted that the State Government
have not supplied necessary details, as stated in the counter affidavit,
filed by respondent nos. 3 and 5 with signatures of the Doctor’s
Committee, who carried out sterilization operation. Moreover, a copy of
the counter affidavit has also not been supplied to respondent no. 6.
2. Hence, the matter is adjourned on 4th August, 2011.
(D.N. Patel, J.)
VK/