High Court Jharkhand High Court

State Of Jharkhand & Anr vs Dr.Saroj Kumar & Ors on 16 November, 2011

Jharkhand High Court
State Of Jharkhand & Anr vs Dr.Saroj Kumar & Ors on 16 November, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               L.P.A. No. 139 of 2011

                   The State of Jharkhand & Anr....    ...         Appellants
                                          Versus
                   Dr. Saroj Kumar & Ors.      .....   .....   Respondents
                                       -------

CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR JUSTICE P.P. BHATT

——

For the Appellants : J.C to Sr. S.C. I
For the Respondents : J.C to G.A. Bihar

Order No.04 —— Dated 16th November, 2011

Admit.

Issue notice to respondent no. 1 alone by registered post

with A/D for which requisites etc. must be filed within a week.

However, no notice need to be issued to rest of the

respondents as they have put their appearance through their

counsels.

In the meanwhile, operation of the impugned order

dated 30th November, 2010 passed in W.P. (S) No. 423 of 2009

shall remain stayed.

(Prakash Tatia, C J)

(P.P. Bhatt, J)

Alankar/-Sudhir-