High Court Jharkhand High Court

Bachwa Devi vs Member,Board Of Revenue Patna on 23 August, 2011

Jharkhand High Court
Bachwa Devi vs Member,Board Of Revenue Patna on 23 August, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            L.P.A. No. 354 of 1998 (R)

                 Bachwa Devi       ...   ......   ...   ...        Appellant
                                         Versus
                 The Member, Board of Revenue & Ors.               Respondents
                                      -------

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MRS. JUSTICE JAYA ROY

– —–

For the Appellant : None
For the Respondents : None

Order No. 16 —— Dated 23rd August, 2011

This L.P.A has been remanded by the Hon’ble

Supreme Court by order dated 14th June, 2011 and no

body has put appearance on behalf of the parties.

Therefore, office is directed to give notice to the

appellant and to the respondent nos. 4 (a), 4(b), 4(c), 5,6

and 7 intimating that this matter has been remanded to

this Court by the Supreme Court and L.P.A. No. 354 of

1998 (R) shall be heard on 17th October, 2011. Office is

also directed to issue notice without any delay to the

parties as mentioned above.

(Prakash Tatia, A.C J)

(Jaya Roy, J)

Dey/-Alankar/-