IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 5611 of 2009
Bikash Shaw ...... Petitioner
Versus
Eastern Coalfields Limited & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
For the Petitioner : Mr. Indrajit Sinha, Advocate
For Respondent Nos. 1 to 5 : Mr. Rajesh Lala, Advocate
For the RespondentState : J.C. to A.G.
th
06/Dated: 12 July, 2011
1.
Learned counsel for the petitioner seeks permission to join the State of
Jharkhand through Secretary, Department of Home, Government of
Jharkhand, Ranchi as a partyrespondent no. 6, in this writ petition.
2. Permission, as prayed for, is granted.
3. Amendment shall be carried out by red ink, during course of the day.
4. Notice to the newly added partyrespondent no. 6.
5. Learned J.C. to A.G. waives notice on behalf of newly added party
respondent no. 6 and seeks time to file counter affidavit, especially on the
ground whether any charge sheet has been filed in the criminal matter or
not and if not filed, what is the stage of the investigation against the
petitioner.
6. The petitioner will supply copy of the memo of the petition along with
annexures to the learned J.C. to A.G., who is waiving notice on behalf of
newly added partyrespondent no. 6.
7. The matter is adjourned to be listed on 26th July, 2011.
(D.N. Patel, J.)
Ajay