High Court Jharkhand High Court

Bhagwan Birsa Sewa Sansthan Th vs State Of Jharkhand & Ors on 12 September, 2011

Jharkhand High Court
Bhagwan Birsa Sewa Sansthan Th vs State Of Jharkhand & Ors on 12 September, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                            W.P. (PIL) No. 3023 of 2008
                                          ...

Bhagwan Birsa Sewa Sansthan … … Petitioner

-V e r s u s-

The State of Jharkhand and others … … Respondents

CORAM: – HON’BLE THE CHIEF JUSTICE.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Petitioner : – Mr. L. C. Roy, Advocate.
For the Respondent-State : – J.C. to Sr. S.C. I.
For the Respondent No. 4 : – Mr. Amarendra Kumar, Advocate.

Order No. 23 Dated 12th September, 2011

Learned counsel for the State has submitted that he has filed
supplementary affidavit on 09th September, 2011.

Learned counsel for the petitioner has submitted that he has not
been supplied the copy of the said supplementary affidavit.

Learned counsel for the State may supply the copy of the said
affidavit to the counsel for the petitioner.

Office is directed to check whether any such affidavit has been
filed or not and if filed, the same may be placed with this case on 19th
September, 2011.

Put up this case on 19th September, 2011.

(Prakash Tatia,C.J.)

(P.P. Bhatt, J.)
APK/Anu