Jharkhand High Court
Urmila Devi vs State Of Jharkhand & Ors on 21 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2012 of 2010
Urmila Devi .... Petitioner
Versus
The State of Jharkhand & ors. .... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Dr. S.N. Pathak, Sr. Advocate
For the Respondents : J.C. to A.G.
st
05/Dated: 21 September, 2011
1.
Having heard learned counsel for both the sides and looking to the
contentious issues raised in this writ petition, Rule.
2. Learned J.C. to A.G. waives notice of Rule on behalf of the respondents.
3. Rule is made returnable on 24th November, 2011.
(D.N. Patel, J.)
Ajay