Jharkhand High Court
Santosh Kumar Poddar vs State Of Jharkhand & Ors on 5 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 2171 of 2011
Santosh Kumar Poddar ... ... Petitioner
Versus
The State of Jharkhand through Marketing Board,
Ranchi and others ... ... Respondents
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. P.K. Sinha, Advocate
For the Respondents : Mr. M.K. Roy, Advocate
-----
2/05.07.2011
Let this case be listed after three weeks to enable the
counsel for the respondents to seek instruction and to file counter
affidavit.
In the meantime, operation of the order, contained in
Memo No. 270 dated 25.2.2011 relating to adjustment shall remain
stayed.
Meanwhile, the respondents-Authorities would be at liberty
to make payment which is due to be paid to the petitioner on account
of retiral benefits.
(R.R. Prasad, J.)
AKT