IN THE HIGH COURT OF JHARKHAND AT RANCHI
-----------
W.P.(C) No. 1233 of 2008
——
Court on its own Motion …… Petitioner
–Versus–
The State of Jharkhand …… Respondent
————-
CORAM : HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MRS. JUSTICE JAYA ROY
For the Petitioner : Mrs. M.M.Pal, Sr.Advocate
For the State : Mr. J.C. to A.G.
-------------
Order No.22 Dated 11th July, 2011
The Hon'ble Supreme Court after taking
cognizance of an important issue of public interest in Writ
Petition (Cr.) No.23 of 2008 vide order dated 25.8.2009,
directed the State Government that the State authorities to
decide as to whether Mrs. Nirmala Choudhary is fit to render
any service to the State, and if so, in what capacity
2. We have perused the counter affidavit and the
report submitted by the Superintendent of Police annexed
with the counter affidavit.
3. As per the reply affidavit filed by the State, F.I.R.
was registered on 22.2.2008 against said Smt. Nirmala
Choudhary in Doranda Police Station, but from the affidavit it
is clear that neither the F.R. has been submitted nor the
challan has been submitted. Therefore, the State is directed to
state the stage of the investigation in the said F.I.R. case and
also show cause as to why the investigation has not been
completed till now.
4. The State is directed to state whether the case of
said Nirmala Choudhary was considered after the decision of
the Hon’ble Supreme Court dated 25.8.2009.
5. Put up this case after two weeks.
(Prakash Tatia, A.C.J.)
(Jaya Roy, J.)
Biswas/SI