IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 6283 of 2006
Om Prakash Vishwakarma ... ... ... ... Petitioner
Versus
The State of Jharkhand and others ... ... ... Respondents
------
CORAM: HON'BLE MR. JUSTICE J.C.S. RAWAT
------
For the Petitioner: Mr. H.KI. Mahto
For the Respondents: None
------
4/ 18.03.2011
Learned counsel for the petitioner is present, but none is appearing on
behalf of the State of Jharkhand.
On 9.3.2011, this Court directed to the Civil Surgeon-cum-Chief
Medical Officer, Dumka to pass a speaking order by 173..2011 and file the
counter affidavit on 18.3.2011 before the Court stating that the order of the
Court has been complied with.
The matter pertains to compassionate appointment as well as payment of
death-cum-retiral benefits to the petitioner. Learned counsel for the petitioner
stated that he has received the copy of the additional counter affidavit and he
further stated that no order has been annexed along with that affidavit.
The additional counter affidavit is not record. The Registry is directed to
trace out the same and place it on record by 28th March, 2011.
Post this matter on 29.3.2011.
(J.C.S. Rawat, J)
Manoj/cp.2