High Court Jharkhand High Court

State Of Jharkhand & Ors vs Manju Pandey & Ors on 6 July, 2011

Jharkhand High Court
State Of Jharkhand & Ors vs Manju Pandey & Ors on 6 July, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                             I. A. No. 754 of 2011
                                    in
                             L.P.A. No. 91 of 2011
                                            ...

State of Jharkhand & Others … … Appellants

-V e r s u s-

Manju Pandey 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

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. 754 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