IN THE HIGH COURT OF JHARKHAND AT RANCHI
Contempt Case (Civil) No. 628 of 2008
with
W. P. (S) No. 5702 of 2007
---
Arun Kumar ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Opposite Parties
---
CORAM : HONBLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mr. Krishna Shankar, Amicus Curiae &
Mr. Arun Kumar, in person
For the Opposite Parties :
---
Order No. 30 Dated, 1st day of July 2011
Mr. Krishna Shankar, learned counsel express his inability
to assist this court in this case in view of the I. A. No. 1136 of 2011 filed
by the petitioner in person in contempt case no. 628 of 2008 for
impleading a counsel of this Court as one of the opposite party.
Accordingly, such request of Mr. Krishna Shankar is
accepted.
It was pointed out by Mr. Arun Kumar, appearing in person
that the contempt case arises out of the order passed by the Hon’ble
Mr. Justice R. R. Prasad, but he had declined to hear this matter; and
that as per the notice dated 30.06.2011 published in the cause list, this
contempt is to be listed before the Court having the regular roster, but
Hon’ble Mr. Justice N. N. Tiwari having service matter roster had also
declined to hear this matter; and that Hon’ble the Acting Chief Justice
observed on 24.6.2011 that he will hear the matter, and accordingly,
the matter was fixed today as a first case.
In view of such submissions of Mr. Arun Kumar, put up this
cae before the Hon’ble the Acting Chief Justice.
(R. K. Merathia, J.)
R. Shekhar Cp 2