IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 354 of 1998 (R)
Bachwa Devi ... ...... ... ... Appellant
Versus
The Member, Board of Revenue & Ors. Respondents
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY
– —–
For the Appellant : None
For the Respondents : None
Order No. 16 —— Dated 23rd August, 2011
This L.P.A has been remanded by the Hon’ble
Supreme Court by order dated 14th June, 2011 and no
body has put appearance on behalf of the parties.
Therefore, office is directed to give notice to the
appellant and to the respondent nos. 4 (a), 4(b), 4(c), 5,6
and 7 intimating that this matter has been remanded to
this Court by the Supreme Court and L.P.A. No. 354 of
1998 (R) shall be heard on 17th October, 2011. Office is
also directed to issue notice without any delay to the
parties as mentioned above.
(Prakash Tatia, A.C J)
(Jaya Roy, J)
Dey/-Alankar/-