High Court Jharkhand High Court

Urmila Devi vs State Of Jharkhand & Ors on 21 September, 2011

Jharkhand High Court
Urmila Devi vs State Of Jharkhand & Ors on 21 September, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                         W.P. (S) No. 2012 of 2010
       Urmila Devi                                                 .... Petitioner
                                      Versus 
        The State of Jharkhand & ors.                               .... Respondents
                                     ­­­­­­­­­
        CORAM:  HON'BLE MR. JUSTICE D.N. PATEL  
                                     ­­­­­­­­­
       For the Petitioner                    :    Dr. S.N. Pathak, Sr. Advocate
       For the Respondents                   :    J.C. to A.G. 
                                     ­­­­­­­­­
                       st
        05/Dated: 21    September, 2011
                                                 

       1.

Having   heard   learned   counsel   for   both   the   sides   and   looking   to   the 
contentious issues raised in this writ petition, Rule.

2. Learned J.C. to A.G. waives notice of Rule on behalf of the respondents.

3. Rule is made returnable on 24th November, 2011.

                                  (D.N. Patel, J.)
Ajay