Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Court On Its Own Motion vs . The State Of Jharkhand & Ors.
2025 Latest Caselaw 5071 Jhar

Citation : 2025 Latest Caselaw 5071 Jhar
Judgement Date : 23 April, 2025

Jharkhand High Court

Court On Its Own Motion vs . The State Of Jharkhand & Ors. on 23 April, 2025

Author: Rajesh Shankar
Bench: Rajesh Shankar
IN THE HIGH COURT OF JHARKHAND AT RANCHI
               W.P.(PIL) No. 6125 of 2017
Court on its Own Motion      Vs. The State of Jharkhand & Ors.
                        With
               W.P.(PIL) No. 3114 of 2012
Sabhapati Prasad Kushwaha    Vs. State of Jharkhand & Ors.
                        With
               W.P.(PIL) No. 2774 of 2013
Court on its Own Motion      Vs. The State of Jharkhand
                        With
               W.P.(PIL) No. 638 of 2015
Court on its Own Motion      Vs. The State of Jharkhand & Ors.
                        With
               W.P.(PIL) No. 4212 of 2017
Stan Swamy and Another       Vs. The State of Jharkhand & Ors.
                        With
               Cr. Appeal (DB) No. 1308 of 2018
Suniya Marli                 Vs. The State of Jharkhand
                        With
               W.P.(PIL) No. 1475 of 2022
People's Union for Civil Liberties, Ranchi Vs.The State of Jharkhand & Anr.
                       ---

CORAM: HON'BLE THE CHIEF JUSTICE HON'BLE MR. JUSTICE RAJESH SHANKAR

---

For the Petitioner : Mr. Manoj Tandon, Advocate Ms. Neha Bhardwaj, Advocate For the Amicus Curiae : Mr. Abhijeet Kumar Singh, Advocate Mr. Harsh Chandra, Advocate Mr. Shashank Kumar, Advocate For the Resp-State : Md. Shahabuddin, S.C. VII Mr. Piyush Chitesh, A.C. to A.G. Mr. Gourav Raj, A.A.G. II Mr. Suresh Kumar, S.C. (L&C)-II Mr. Yogesh Modi, A.C. to A.A.G.-1A Mr. Sahbaj Akhtar, AC to A.A.G.-III Mr. Suraj Prakash, A.C.to S.C. VII For the Resp-JSSC : Mr. Sanjoy Piprawall, Advocate Mr. Prince Kumar, Advocate Mr. Rakesh Ranjan, Advocate Mr. Jay Prakash, Advocates

---

49/ Dated: 23.04.2025

1. The Secretary, Department of Home, Prison and Disaster Management, Govt. of Jharkhand, Ranchi is directed to appear before this Court on 28.04.2025 at 10.30 am, with regard to the failure to finalize the Jharkhand Jail Manual in spite of the direction given by the Hon'ble

Supreme Court of India in the judgment dated 17.01.2025 'State of Jharkhand and Ors. Vs. Vikash Tiwary alias Bikash Tiwary alias Bikash Nath' (2025) 3 SCC 226, in view of the fact that three months' time had already elapsed since then and no progress in finalizing the Jharkhand Jail Manual has been made.

2. Counsel appearing for the respondent-State shall communicate this order to the Secretary, Department of Home, Prison and Disaster Management, Govt. of Jharkhand, Ranchi today itself.

3. List these cases on 28.04.2025.

(M. S. Ramachandra Rao, C.J)

(Rajesh Shankar, J.) R.Kr./Vedanti

 
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 Partner Event : IJJ

 
 
Latestlaws Newsletter