High Court Jharkhand High Court

State Of Jharkhand & Anr vs Dr.Ichha Purak & Ors on 6 July, 2011

Jharkhand High Court
State Of Jharkhand & Anr vs Dr.Ichha Purak & Ors on 6 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                             I. A. No. 761 of 2011
                                    in
                             L.P.A. No. 98 of 2011
                                            ...

State of Jharkhand & Others … … Appellants

-V e r s u s-

Dr. Ichha Purak and others … … Respondents

CORAM: – HON’BLE THE ACTING CHIEF JUSTICE.

HON’BLE MR. JUSTICE P.P. BHATT.

For the Appellants : – Advocate General.
For the Respondents : – Mr. A. K. Mehta, Advocate.

Order No. 02 Dated 06th July, 2011

Learned Advocate General appearing on behalf of the State submits that it
appears that a caveat petition being Caveat Petition No. 14 of 2011 has been filed on behalf
of the Respondent No. 1 but no body appears on behalf of the Caveator.

Heard the learned counsel for the appellants and learned counsel for the other
private Respondents on the point of limitation.

Delay in filing the L.P.A. is condoned.
I.A. No. 761 of 2011 stands disposed of.
List this case alongwith L.P.A. No. 45 of 2011 under the heading ‘For
Admission.’

(Prakash Tatia, A.C.J)

(P.P. Bhatt, J.)
APK/Anu