Jharkhand High Court
Jagdish Baskey vs State Of Jharkhand & Ors on 24 January, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Contempt Case (Civil) No.357 of 2010
Jagdish Baskey ... ... Petitioner
Versus
The State of Jharkhand & Others .... .... Opp. Parties
------
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
------
For the Petitioner: Mr. M.M. Pan, Advocate
For the Opp. Parties: M/s S.C.II
-----
02 /24.01.2011
Merely filing an L.P.A. does not operate as a stay order. Therefore, the defence
in the counter affidavit is not valid. As a last opportunity, one month time is allowed to
the respondents to obtain such interim order, as they may deserve in the L.P.A., or to
comply with the order of the learned Single Judge. If neither of these is done, the
opposite party should be prepared to appear before this Court for framing of charges.
(Sushil Harkauli, J.)
NKC