Jharkhand High Court
National Co-Operative Consumer vs State Of Jharkhand & Ors on 16 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 210 of 2009
National Co-operative Consumer
Federation of India Ltd.... ... ... ... Appellant
Versus
The State of Jharkhand & Ors.... ... .. Respondents
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA
——
For the Appellant : Mr. Sujit Narayan Prasad
For the State : J.C to A.G
------ Dated 16th May, 2011
04/ As per office report dated 10.03.2011, the notice issued on
respondent no. 4 has been returned unserved.
Issue fresh notice on respondent no. 4, for which, the
learned counsel for the appellant may file requisites etc. in two
sets, one be given to the counsel for the appellant as Dasti for
sending it by registered post along with A/D and another be sent
through ordinary process by 9.06.2011 and in case of non-filing
of the process, the L.P.A shall stand dismissed without further
reference to the Court.
(Prakash Tatia, A.C.J)
(H.C. Mishra, J)
Alankar/-