IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 167 of 2011
---
Braj Mohan Das Petitioner
Versus
Jharkhand State Information Commission
through its Additional Secretary & another Respondents
---
CORAM: The Hon'ble Mr. Justice R.K. Merathia
---
For the Petitioner: Mr. Delip Jerath, Mr. Abhinesh Kr. &
Mr. V. K. Vashishtha, Advocate
For the Respondents:
---
2.23.02.2011
Issue notice to the respondent no. 2 as to why relief
sought for in this writ petition, should not be granted at the admission
stage itself, for which requisites under registered cover with A/D must
be filed by 28.02.2011, failing which this writ petition as against the
concerned respondent, shall stand rejected without further reference
to a Bench.
Till further orders, deposit / deduction of fine of Rs.
20,000/-, shall remain stayed.
Parties will be at liberty to move for modification /
vacation of this order.
(R.K. Merathia, J)
Ranjeet/