IN THE HIGH COURT OF JHARKHAND, RANCHI
L.P.A. No. 551 of 2009
--------
1.The State of Jharkhand.
2.Deputy Commissioner, Ranchi
3.Deputy Collector, Establishment, Ranchi.. … Appellants
Vs.
1.Chandra Mukta Devi
2.Sanjay Kumar ….. … Respondents
——-
CORAM HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE H.C. MISHRA
For the Appellants : Mr. J.C to G.P. IV
For the Respondents: Mr.
———
Dated 28th ,July 2011
By Court In view of the Full Bench Judgment of this Court delivered in the
case of Laxman Prasad Gupta Vs. State of Jharkhand & Others reported in
2007 (4) JLJR 459, which has been followed today in L.P.A. No. 578 of 2009,
this appeal preferred by the appellant-State is having no merit and is dismissed.
(Prakash Tatia,A.C.J.)
(H.C. Mishra, J.)
Dey/Alankar