IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 112 of 2011
Danaw Gorai ... ... ... Petitioner
Versus
State of Jharkhand & Ors. ... ... Respondents
CORAM: HON'BLE MRS. JUSTICE POONAM SRIVASTAV
For the Petitioner : Mr. Amit Sinha
For the Respondents : Mr. A. Allam, Sr. S.C. II
04/18.05.2011
List this case along with W.P. (S) No. 2889 of 2009 (Mahendra Prasad Vs.
State of Jharkhand & Ors.).
The submission of the learned counsel is that the present petition is identical
and similar to the aforesaid writ petition and, therefore, the instant writ petition may
be decided along with W.P.(S) No. 2889 of 2009.
Meanwhile, counter affidavit may be filed by the counsel for the respondents.
The Impugned termination order dated 26.11.2010 shall remain stayed.
(Poonam Srivastav, J.)
Manish