High Court Jharkhand High Court

Braj Mohan Das vs Jharkhand State Information Co on 23 February, 2011

Jharkhand High Court
Braj Mohan Das vs Jharkhand State Information Co on 23 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(C) No. 167 of 2011
                                     ---
        Braj Mohan Das                                            Petitioner
                                    Versus
        Jharkhand State Information Commission
        through its Additional Secretary & another              Respondents
                                        ---
       CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                        ---
       For the Petitioner: Mr. Delip Jerath, Mr. Abhinesh Kr. &
                           Mr. V. K. Vashishtha, Advocate
       For the Respondents:

                                      ---
2.23.02.2011

Issue notice to the respondent no. 2 as to why relief
sought for in this writ petition, should not be granted at the admission
stage itself, for which requisites under registered cover with A/D must
be filed by 28.02.2011, failing which this writ petition as against the
concerned respondent, shall stand rejected without further reference
to a Bench.

Till further orders, deposit / deduction of fine of Rs.
20,000/-, shall remain stayed.

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

(R.K. Merathia, J)
Ranjeet/