Jharkhand High Court
Smt.Bharati Jha vs State Of Jharkhand & Anr on 20 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Contempt Case (Civil) No.365 of 2010
Smt. Bharati Jha ... ... Petitioner
Versus
1. The State of Jharkhand
2. P.K. Jajoriya .... .... Opp. Parties
------
CORAM: HON'BLE MR. JUSTICE J.C.S. RAWAT
------
For the Petitioner: Mr. Sujit Narayan Prasad, Advocate
For the Opp. Party: M/s S.C.I
-----
04 /20.04.2011
By the order dated 29.09.2010 it was directed that Civil Review No.16 of 2010
be connected with this petition. Today the Contempt petition has been fixed but the
Civil Review Petition has not been connected along with the Contempt Petition.
The Registry is directed to list both the matters together.
Meanwhile, the petitioner will file the response against the respondents in the
contempt matter.
(J.C.S. Rawat, J.)
NKC