Jharkhand High Court
Md.Jalil Khan vs State Of Jharkhand & Ors on 24 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 5307 of 2010
Md. Jalil Khan ...... Petitioner
Versus
State of Jharkhand & Others ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : Mr. Kundan Kumar Ambastha, Advocate
For the Respondents : J.C. to S.C. (Mines)
th
04/Dated: 24 February, 2011
1.
Notice.
2. J.C. to S.C. Mines waives notice on behalf of respondent Nos. 1 to 4.
3. Issue notice upon respondent No.5 under ordinary process, for which,
talbana etc. must be filed within a period of ten days from today.
4. Notices are made returnable on 24th March, 2011.
(D.N. Patel, J.)
NKC