IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 5977 of 2010
--
Hari Shankar Prasad. .Petitioner
Versus
Ranchi Regional Development Authority & Others
.......Respondents
-----
Coram :THE HON'BLE MR. JUSTICE R.K.MERATHIA
For the Petitioner : Mr. B.V. Kumar, Advocate
For the Housing Board : Mr. Sachin Kumar, Advocate
For the RRDA : Mr. A.K. Singh, Advocate
For Respondent no. 5 : Mr. Indrajit Sinha, Advocate
-----
5/23.03.2011
Mr. A.K. Singh, appearing for RRDA, submitted that U.C.
Case has been started on the complaint of the petitioner and the
same will be disposed of within 10 days.
He will serve copy of the counter affidavit on the counsel
appearing for respondent no. 5, in course of the day.
Mr. Singh will serve notice of U.C. Case on Mr. Indrajit
Sinha and Mr. B.V. Kumar, by tomorrow ( 24.3.2011).
Reply/show cause to the notice by the parties must be
filed by 31st March, 2011.
RRDA will decide the U.C. Case by 11th April, 2011 after
giving opportunity of hearing to the parties and in accordance with
law.
If any party does not cooperate, ex parte order can be
passed.
Put up this case on 13th April, 2011.
( R.K. Merathia, J)
Rakesh/