High Court Jharkhand High Court

Gurukul, Public Charitable Tru vs State Of Jharkhand & Ors on 17 March, 2011

Jharkhand High Court
Gurukul, Public Charitable Tru vs State Of Jharkhand & Ors on 17 March, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            W.P.(C) No. 1082 of 2011

               Gurukul Public Charitable Trust                 .....Petitioner
                                            Versus
               The State of Jharkhand & Others                 ......Respondents

               Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
                                   ---------
               For the Petitioner  : Mr. S. Srivastava, Advocate
               For the Respondents : JC to G.A.
                                   --------

02/17.03.2011

State counsel accepts notice on behalf of respondent nos.
1 to 4 and 6.

As prayed by him, three weeks’ time is allowed, within
which counter affidavit must be filed.

Issue notice to respondent nos. 5 and 7 as to why the
relief sought for be not granted at the admission stage, for which
requisites etc. under registered cover with A/D as well as by ordinary
process must be filed within one week, failing which this writ petition,
as against the concerned respondents, shall stand rejected without
further reference to a Bench.

Till further orders, status quo as on today, shall be
maintained by the parties.

Parties will be at liberty to move for modification/vacation
of this order.

( R.K. Merathia, J)

Rakesh/