IN THE HIGH COURT OF JHARKHAND AT RANCHI
L.P.A. No. 139 of 2011
The State of Jharkhand & Anr.... ... Appellants
Versus
Dr. Saroj Kumar & Ors. ..... ..... Respondents
-------
CORAM: HON’BLE THE CHIEF JUSTICE
HON’BLE MR JUSTICE P.P. BHATT
——
For the Appellants : J.C to Sr. S.C. I
For the Respondents : J.C to G.A. Bihar
Order No.04 —— Dated 16th November, 2011
Admit.
Issue notice to respondent no. 1 alone by registered post
with A/D for which requisites etc. must be filed within a week.
However, no notice need to be issued to rest of the
respondents as they have put their appearance through their
counsels.
In the meanwhile, operation of the impugned order
dated 30th November, 2010 passed in W.P. (S) No. 423 of 2009
shall remain stayed.
(Prakash Tatia, C J)
(P.P. Bhatt, J)
Alankar/-Sudhir-