IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 2420 of 2011
Kutchery Market Dukandar Sangh, Ranchi.. … … Petitioner
Versus
The State of Jharkhand & Ors.. … … Respondents.
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE P. P. BHATT
For the Petitioners : Mr. Altaf Hussain, Advocate
For the Respondent : G.P.II
Order No. 05 th
Dated 6 July, 2011
By Court After going through the facts mentioned in the writ petition as
well as in the counter affidavit and supplementary counter affidavit,
we are of the considered opinion that the writ petitioner may
approach the State Government for redressal of his grievances and
the State Government is supposed to act strictly in accordance with
law only, uninfluenced by other things, and if the petitioner is found
to be entitled to any relief under any statutory provision, then
appropriate order may be passed by the State Government.
2. The writ petition stands disposed of with the above
observation.
(Prakash Tatia, A.C.J.)
(P. P. Bhatt, J)
Raman/Birendra