IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (C) No. 3066 of 2005
Sikur Ho & ors. ...... Petitioners
Versus
Marki Ho & ors. ...... Respondents
CORAM: HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioners : Mr. Ananda Sen, Advocate
For the State : G.P.III
rd
04/Dated: 23 February, 2011
1.
Rule.
2. Learned G.P.III waives notice of Rule on behalf of respondent nos. 18
and 19.
3. In pursuance of the order passed by this Court on 29th June, 2005,
notices upon all the respondents have been served. Though, notices are
served, nobody appears on behalf of the respondents.
4. Interim relief, earlier granted by this Court vide order dated 29th June,
2005 shall stand continue to be operative, till the final hearing of this writ
petition.
(D.N. Patel, J.)
Ajay