High Court Jharkhand High Court

Manjho Mahto @ Mahanand Mato vs State Of Jharkhand & Ors on 28 June, 2011

Jharkhand High Court
Manjho Mahto @ Mahanand Mato vs State Of Jharkhand & Ors on 28 June, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              W.P.(C) No. 3076 of 2011


       Manjho Mahto @ Mahanand Mahto                          ...      ...       Petitioner
                                   Versus
       State of Jharkhand & Others         ...                       ...     Respondents
                               ------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——

For the Petitioner: M/s D.K. Chakraverty
For the Respondents: J.C. to S.C. (Mines)
Mr. Rajiv Ranjan (for respondent no. 5)

—–

02/Dated 28th June, 2011

1. Notice upon respondents.

2. Counsel for the State waives notice on behalf of respondent no.s 1,
2, 3 and 4 and seeks time to file counter affidavit.

3. Counsel Shri Rajiv Ranjan waives notice on behalf of respondent
no. 5.

4. The time, as prayed for, is granted.

5. The matter is adjourned to be listed after four weeks

(D.N.Patel, J.)

s.m.