IN THE HIGH COURT OF JHARKHAND AT RANCHI
W. P. (C) No. 5129 of 2010
---
Shivcharan Marandi ... ... Petitioner
Versus
The State of Jharkhand and others ... ... Respondents
---
CORAM : HON'BLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioner : Mr. Satish Kumar Keshri, Advocate
For the Respondents : Mr. Abhay Prakash, J. C. to S. C. I
---
5. 23.03.2011
: State counsel accepts notice on behalf of respondent nos.
1 to 3.
Issue notice to respondent nos. 4, 5 & 6 as to why relief
sought for be not granted at the admission stage itself for which
requisites by ordinary process must be filed within one week, failing
which this writ petition as against them shall stand rejected without
further reference to a Bench.
Till further orders, status quo as on today shall be
maintained by the parties.
The parties will be at liberty to move for
modification/vacation of this order.
(R. K. Merathia, J.)
R. Shekhar Cp 2