IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 858 of 2009
Citizens' Cause .... ... Petitioner
Versus
The State of Jharkhand & others ..... ... Respondents
--------
CORAM : HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H. C. MISHRA
——
For the Petitioner : Mr. M.S.Anwar, Sr. Advocate
& Mr. A. Ahmand, Advocate
For the Respondent-State : J.C. to A.G.
For the State of Bihar : Mr. S.P. Roy, Advocate
——
Order No.26 Dated: 16th of May, 2011
Learned counsel for the State of Bihar submitted that for permission
to prosecute the employee/officer is pending before the Government at
appropriate level and to process the same, one month time may be granted.
Since the matter is pending before the State of Bihar since long and
several years have passed, the matter requires immediate consideration of
the State Government at its level, we would like to know the progress by 9 th
June, 2011.
Post this matter on 9th June 2011.
(Prakash Tatia, A.C.J.)
( H. C. Mishra, J.)
APK/R.Kr.