High Court Jharkhand High Court

Md. Imran Khan & Ors vs State Of Jharkhand & Ors on 6 July, 2011

Jharkhand High Court
Md. Imran Khan & Ors vs State Of Jharkhand & Ors on 6 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                            W.P. (C) No. 2192 of 2011
                                          with
                            W.P. (C) No. 2232 of 2011
                                          ...

Amna Khatoon & Others… …Petitioners [In W.P. (C) No. 2192 of 2011]
Md. Imran Khan & Others … Petitioners [In W.P. (C) No. 2232 of 2011]

-V e r s u s-

The State of Jharkhand & Others … Respondents [In both cases].

CORAM: – HON’BLE THE ACTING CHIEF JUSTICE.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Petitioners : – M/s. Rohit Roy and Rajesh Kumar, Advocates.
For the Respondents : – G.P. II.

Order No. 06 Dated 06th July, 2011

Learned counsel for the petitioners sought time to file reply to the
counter affidavit filed by the Respondent-Housing Board.

Post this case after one week.
Interim order dated 15.06.2011 shall continue till the next date.

(Prakash Tatia, A.C.J)

(P.P. Bhatt, J.)
APK/Anu