Monday, 04, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kavita Sharma & Others vs State Of Jharkhand & Another
2021 Latest Caselaw 3154 Jhar

Citation : 2021 Latest Caselaw 3154 Jhar
Judgement Date : 27 August, 2021

Jharkhand High Court
Kavita Sharma & Others vs State Of Jharkhand & Another on 27 August, 2021
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             Cont. Case (Civil) No. 193 of 2021
             Kavita Sharma & others                           ... Petitioners
                                       -Versus-
             State of Jharkhand & another                     ... Opposite Parties
                                             -----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

-----

For the Petitioners : Mr. Amtitansh Vats, Advocate For the Opposite Party-State : A.C. to S.C. (Mines)-I

-----

03/27.08.2021. This contempt petition has been heard through Video Conferencing in

view of the guidelines of the High Court taking into account the situation

arising due to COVID-19 pandemic.

In course of arguments, the order passed by the Hon'ble Supreme

Court in Special Leave Petition (Civil) Diary No(s).14132/2021 dated

09.07.2021 has been produced in the Court.

Learned counsel for the petitioner submits that paragraph no.66 of

the Full Bench judgment passed in the case of Soni Kumari & others v.

State of Jharkhand & ors. , reported in 2021 1 JLJR 208 has been

taken care of by the Hon'ble Supreme Court and direction was issued to

move before the High Court for modification of the order. He further submits

that in that case, the High Court directed to mention the matter after

disposal of the Civil Appeal No.3609 of 2002, which is pending before the

Hon'ble Supreme Court. This has been clarified by the order of the Hon'ble

Supreme Court dated 09.07.2021. He also submits that so far as the present

contempt petition is concerned, the writ petition was disposed of

considering paragraph 66 of the said Full Bench judgment of this Court.

Learned counsel for the State submits that this matter may be taken

up after a week so that any senior law officer of the State may assist the

Court.

Let this matter appear on 10.09.2021.

Let this matter be tagged with Cont. Case (Civil) Nos.706 of 2020,

109 of 2021, 114 of 2021, 124 of 2021, 186 of 2021 and 192 of 2021.

(Sanjay Kumar Dwivedi, J.) Ajay/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter