High Court Jharkhand High Court

Santosh Kumar Poddar vs State Of Jharkhand & Ors on 5 July, 2011

Jharkhand High Court
Santosh Kumar Poddar vs State Of Jharkhand & Ors on 5 July, 2011
 IN THE HIGH COURT OF JHARKHAND AT RANCHI
               W.P. (S) No. 2171 of 2011

         Santosh Kumar Poddar                         ...       ...    Petitioner
                               Versus
         The State of Jharkhand through Marketing Board,
         Ranchi and others                            ...       ... Respondents
                               -----

          CORAM:        HON'BLE MR. JUSTICE R.R. PRASAD
                               -----

         For the Petitioner      : Mr. P.K. Sinha, Advocate
         For the Respondents     : Mr. M.K. Roy, Advocate
                                 -----

2/05.07.2011

Let this case be listed after three weeks to enable the

counsel for the respondents to seek instruction and to file counter

affidavit.

In the meantime, operation of the order, contained in

Memo No. 270 dated 25.2.2011 relating to adjustment shall remain

stayed.

Meanwhile, the respondents-Authorities would be at liberty

to make payment which is due to be paid to the petitioner on account

of retiral benefits.

(R.R. Prasad, J.)

AKT