IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (S) No. 5740 of 2008
Shree Niwash Prasad Singh … … … … … Petitioner
Versus
The State of Jharkhand and others … … … Respondents
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
For the Petitioner: Mr. R.P. Srivastava
For the Respondents: J.C. To G.P. III
th
06/Dated: 11 October, 2011
I.A. No.1866 of 2011
1) Having heard learned counsel for both the sides and looking to the facts
and circumstances of the case, this amendment petition is hereby allowed
as it will not change the nature of the original writ petition. On the
contrary, this amendment will facilitate the Court in arriving at a correct
conclusion for resolving the disputes raised between the parties.
Necessary amendment shall be carried out in red ink in the original writ
petition.
2) I.A. No.1866 of 2011 stands disposed of.
3) Put up this case after two weeks.
(D. N. Patel, J)
Manoj/cp.0