IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 2984 of 2010 with W.P.(PIL) No.2549 of 2010
.......
CORAM: THE HON'BLE MR.JUSTICE PRAKASH TATIA
THE HON'BLE MR.JUSTICE H.C.MISHRA
------
For the Petitioner : Mr.Rajeev Kumar
For the Respondents : Mr. M.Khan, ASGI
Mr.A.Allam, Sr.S.C.II
....
7/ 3.5.2011
W.P.(PIL) No. 2984 of 2010, WP(PIL) No. 689 of 2010 and W.P.(PIL) No.
1657 of 2010 are said to be connected matters. Therefore, they shall be taken
together. However, in W.P.(PIL) No. 2549 of 2010 , since nobody has appeared and
in W.P.(PIL) No.2984 of 2010 it has been ordered to list the W.P.(PIL) No.2549 of
2010, therefore, all the matters be listed after two weeks.
Meanwhile, the respondents may file replies and counter affidavits, if
they wish to do so.
Put up after two weeks.
( Prakash Tatia, J.)
( H.C.Mishra, J.)
G.Jha/