High Court Jharkhand High Court

Union Of India Thr Chief Of Re vs Faguna Munda & Ors. on 6 June, 2011

Jharkhand High Court
Union Of India Thr Chief Of Re vs Faguna Munda & Ors. on 6 June, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                            C.M.P. No. 104 of 2008
                                    With
                            C.M.P. No. 92 of 2008
                                    With
                            C.M.P. No. 93 of 2008
                                    With
                            C.M.P. No. 95 of 2008
                                    With
                            C.M.P. No. 96 of 2008
                                    With
                            C.M.P. No. 97 of 2008
                                    With
                            C.M.P. No. 98 of 2008
                                    With
                            C.M.P. No. 107 of 2008
                                    With
                            C.M.P. No. 108 of 2008

               Union of India through the Chief of Revenue,
               Central Coalfields Limited Darbhanga House, Ranchi         ...   ...
                               .... ....    ...  Petitioner In all cases)
                                         Versus
               1. Smt. Nagia Devi                Respondent (In 104/08)
               2. Baiju Mahto
               3. Jagdeo Mahto
               4. Nirmal Mahto
               5. Jutu Mahto                     Respondents (In 92/08)
               6. Dhanu Bhuian
               7. Rameshwar Das                  Respondents (In 93/08)
               8. Smt. Aghni Devi                Respondent (In 95/08)
               9. Maklu Mahto                    Respondent (In 96/08)
               10. Faguna Munda
               11. Karma Munda
               12. Malwa Munda                   Respondent (In 97/08)
               13. Bahan Mahto
               14. jitan Mahto                   Respondent (In 98/08)
               15. Doman Mahto
               16. Jitan Mahto
               17. Jagarnath Mahto               Respondent (In 107/08)
               18. Rati Mahto
               19. Charak Mahto
               20. Pachal Mahto
               21. Sethu Mahto @ Bhakura
               22. Pannu Mahto
               23. Dhanu Mahto                   Respondents (In 108/08)

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner  : Mr. A.K. Das, Advocate (In all cases)
               For the Respondents : None


6/06.06.2011

No power filed in any of the miscellaneous cases on
behalf of respondents. Under the said circumstance, let notice be
issued in all the connected C.M.P.s to the concerned respondents as
to why these applications be not disposed of at the time of admission
itself. Requisites etc. for notice must be filed within ten days under
Registered cover with A/D as well as by ordinary process, failing which
these applications shall stands rejected without further reference to a
Bench.

(Prashant Kumar, J.)

Binit