IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.103 of 2011
With
Cr.M.P.No.179 of 2011
With
Cr.M.P.No.166 of 2011
With
Cr.M.P.No.165 of 2011
With
Cr.M.P.No.145 of 2011
With
Cr.M.P.No.110 of 2011
With
Cr.M.P.No.157 of 2011
With
Cr.M.P.No.149 of 2011
With
Cr.M.P.No.92 of 2011
With
Cr.M.P.No.97 of 2011
With
Cr.M.P.No.90 of 2011
With
Cr.M.P.No.96 of 2011
With
Cr.M.P.No.89 of 2011
With
Cr.M.P.No.112 of 2011
With
Cr.M.P.No.113 of 2011
With
Cr.M.P.No.100 of 2011
With
Cr.M.P.No. 970 of 2010
With
Cr.M.P.No.169 of 2011
-----------
Dilip Singh. … … … … …Petitioner (In all the cases)
-Versus-
The State of Jharkhand & Anr. … …Opp. Parties (In all the cases)
————
CORAM: THE HON’BLE MR. JUSTICE D.K.SINHA
For the Petitioner(s): Mr. Kalyan Roy, Advocate(s).
For the State: A.P.P.
-------------
/ 21.06.2011 All the batch cases have been taken together but it could be
found that the State could be able to file counter-affidavit only in four cases
and in the remaining 14 cases counter-affidavits are yet to be filed on behalf of
the State-Opposite Party.
Learned A.P.P. appearing on behalf of the State-Opposite Party
are consistent that in some cases they have received instructions to file
counter-affidavit but in some cases they are yet to receive instruction so the
same could not be filed and therefore, two weeks’ further time may be granted
for filing counter-affidavit in all the 14 cases.
In the facts and circumstances, I find that two weeks’ time would
2.
not be sufficient time for the State to file counter-affidavit and this Court will
have to adjourn the cases again by giving time to the A.P.P. for filing counter-
affidavit.
In that situation, let these petitions be put up on 3rd August, 2011
under the same heading by giving sufficient time to the State for filing counter-
affidavit in all the remaining petitions.
In the meantime, interim orders passed in respective cases shall
continue till the next date.
[D.K.Sinha,J.]
P.K.S.