IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5662 of 2010
with
W.P.(C) No. 5666 of 2010
---
De Nobili School, Sindri, Dhanbad (WPC 5662/10)
De Nobili School, Chandrapura, Dhanbad (WPC 5666/10) Petitioners
Versus
The State of Jharkhand & others Respondents
---
CORAM: The Hon'ble Mr. Justice R.K. Merathia
---
For the Petitioners: Mr. A.K. Das, Advocate
For the Respondent No. 6: Mr. Indrajit Sinha, Advocate
For the State: JC to GP-II
---
2.18.03.2011
Respondent No. 5-JET will be represented through State
Counsel.
As prayed on behalf of the respondent no. 6, two weeks
time is allowed for filing counter-affidavit.
Till further orders, the interim order dated 07.01.2011
passed in both cases, shall continue.
Parties will be at liberty to move for modification /
vacation of the order.
Put up these cases along with analogous cases after
disposal of the L.P. A. No.
(R.K. Merathia, J)
Ranjeet/