High Court Jharkhand High Court

De Nobili School Sindri, Dhanb vs State Of Jharkhand & Ors. on 18 March, 2011

Jharkhand High Court
De Nobili School Sindri, Dhanb vs State Of Jharkhand & Ors. on 18 March, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           W.P.(C) No. 5662 of 2010
                                     with
                           W.P.(C) No. 5666 of 2010
                                      ---
       De Nobili School, Sindri, Dhanbad (WPC 5662/10)
       De Nobili School, Chandrapura, Dhanbad (WPC 5666/10) Petitioners
                                    Versus
         The State of Jharkhand & others                     Respondents
                                       ---
        CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                                       ---
        For the Petitioners:         Mr. A.K. Das, Advocate
        For the Respondent No. 6: Mr. Indrajit Sinha, Advocate
        For the State:               JC to GP-II
                                      ---
2.18.03.2011

Respondent No. 5-JET will be represented through State
Counsel.

As prayed on behalf of the respondent no. 6, two weeks
time is allowed for filing counter-affidavit.

Till further orders, the interim order dated 07.01.2011
passed in both cases, shall continue.

Parties will be at liberty to move for modification /
vacation of the order.

Put up these cases along with analogous cases after
disposal of the L.P. A. No.

(R.K. Merathia, J)
Ranjeet/