High Court Jharkhand High Court

Malti Das vs State Of Jharkhand & Ors on 3 May, 2011

Jharkhand High Court
Malti Das vs State Of Jharkhand & Ors on 3 May, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             W.P. (S) No.315 of 2011
            Malti Das.                              ......Petitioner. 
                                     ­Versus­
            The State of Jharkhand & Ors.           .......Respondents.
                                      ­­­­­­
           CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                       ­­­­­­
            For the Petitioner :       Mr. Rajiva Sharma, Sr. Advocate.  
            For the State       :      Mr. D. K. Dubey, G.P.I
                                       ­­­­­­
02/03.05.2011

:   The   petitioner   has   been   sought   to   be   proceeded 
departmentally on the basis of a charge framed regarding the 
matter of about 27 years ago. 

This writ petition shall be heard. 
Since   the   respondents   have   appeared   in   the   case,   no 
notice need be issued. 

Till   further   order,   proceeding   against   the   petitioner 
pursuant to Annexures­6 and 7 shall remained stayed. 

 (Narendra Nath Tiwari, J.)
Sanjay/