High Court Jharkhand High Court

Sikur Ho & Ors. vs Marki Ho & Ors. on 23 February, 2011

Jharkhand High Court
Sikur Ho & Ors. vs Marki Ho & Ors. on 23 February, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                     W.P. (C) No. 3066 of 2005

       Sikur Ho & ors.                                              ...... Petitioners
                                      Versus 
       Marki Ho & ors.                                              ...... Respondents
                                      ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N.PATEL  
                                      ­­­­­­­­­
       For the Petitioners                    :  Mr. Ananda Sen, Advocate
       For the State                          :  G.P.­III
                                      ­­­­­­­­­
                       rd 
        04/Dated: 23    February, 2011
                                               

       1.

Rule.

2. Learned G.P.­III waives notice of  Rule on behalf of respondent nos. 18 
and 19.

3. In   pursuance   of   the   order   passed   by   this   Court   on   29th  June,   2005, 
notices   upon   all   the   respondents   have   been   served.   Though,   notices   are 
served, nobody appears on behalf of the respondents.

4. Interim relief, earlier granted by this Court vide order dated 29th June, 
2005 shall stand continue to be operative, till the final hearing of this writ 
petition.

                           (D.N. Patel, J.)
Ajay