IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(C) No. 1082 of 2011
Gurukul Public Charitable Trust .....Petitioner
Versus
The State of Jharkhand & Others ......Respondents
Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. S. Srivastava, Advocate
For the Respondents : JC to G.A.
--------
02/17.03.2011
State counsel accepts notice on behalf of respondent nos.
1 to 4 and 6.
As prayed by him, three weeks’ time is allowed, within
which counter affidavit must be filed.
Issue notice to respondent nos. 5 and 7 as to why the
relief sought for be not granted at the admission stage, for which
requisites etc. under registered cover with A/D as well as by ordinary
process must be filed within one week, failing which this writ petition,
as against the concerned respondents, shall stand rejected without
further reference to a Bench.
Till further orders, status quo as on today, shall be
maintained by the parties.
Parties will be at liberty to move for modification/vacation
of this order.
( R.K. Merathia, J)
Rakesh/