Jharkhand High Court
Rahul Gupta vs State Of Jharkhand & Ors on 14 September, 2011
In the High Court of Jharkhand at Ranchi
W.P.(C) No.5436 of 2011
Rahul Gupta ...............................................Petitioner
VERSUS
State of Jharkhand and others.................Respondents
CORAM: HON'BLE MR. JUSTICE R.R.PRASAD
For the Petitioner : Mr. Indrajit Sinha
For the Respondents : Mr.Ajit Kumar
2/14.09.2011
. As prayed for on behalf of the respondents, three weeks’ time is allowed
to seek instruction in the matter and to file counter affidavit.
Let this matter be listed on 11.10.2011.
Till then, no coercive steps shall be taken against the petitioner for
realization of the arrears pursuant to Annexure 3.
(R.R.Prasad, J.)
ND/