IN THE HIGH COURT OF JHARKHAND RANCHI
C.M.P. No. 104 of 2008
With
C.M.P. No. 92 of 2008
With
C.M.P. No. 93 of 2008
With
C.M.P. No. 95 of 2008
With
C.M.P. No. 96 of 2008
With
C.M.P. No. 97 of 2008
With
C.M.P. No. 98 of 2008
With
C.M.P. No. 107 of 2008
With
C.M.P. No. 108 of 2008
Union of India through the Chief of Revenue,
Central Coalfields Limited Darbhanga House, Ranchi ... ...
.... .... ... Petitioner In all cases)
Versus
1. Smt. Nagia Devi Respondent (In 104/08)
2. Baiju Mahto
3. Jagdeo Mahto
4. Nirmal Mahto
5. Jutu Mahto Respondents (In 92/08)
6. Dhanu Bhuian
7. Rameshwar Das Respondents (In 93/08)
8. Smt. Aghni Devi Respondent (In 95/08)
9. Maklu Mahto Respondent (In 96/08)
10. Faguna Munda
11. Karma Munda
12. Malwa Munda Respondent (In 97/08)
13. Bahan Mahto
14. jitan Mahto Respondent (In 98/08)
15. Doman Mahto
16. Jitan Mahto
17. Jagarnath Mahto Respondent (In 107/08)
18. Rati Mahto
19. Charak Mahto
20. Pachal Mahto
21. Sethu Mahto @ Bhakura
22. Pannu Mahto
23. Dhanu Mahto Respondents (In 108/08)
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. A.K. Das, Advocate (In all cases)
For the Respondents : None
6/06.06.2011
No power filed in any of the miscellaneous cases on
behalf of respondents. Under the said circumstance, let notice be
issued in all the connected C.M.P.s to the concerned respondents as
to why these applications be not disposed of at the time of admission
itself. Requisites etc. for notice must be filed within ten days under
Registered cover with A/D as well as by ordinary process, failing which
these applications shall stands rejected without further reference to a
Bench.
(Prashant Kumar, J.)
Binit