Citation : 2025 Latest Caselaw 5211 Jhar
Judgement Date : 25 April, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 795 of 2022
Krishna Prasad Mahto ... ... Petitioner
Versus
The State of Jharkhand and Another ... ... Opp. Parties
With
Cont. Case (Civil) No. 923 of 2022
With
Cont. Case (Civil) No. 355 of 2023
---
CORAM :HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY
---
For the Petitioner(s) : Mr. Abhijeet Anand, Advocate [in Cont. Case (Civil) No. 795 & 923 of 2022] : Mr. Aditya Banerjee, Advocate [in Cont. Case (Civil) No. 355 of 2023]
For the State : Mr. Ashok Kumar Singh, AC to SC(L&C)-III : Mr. Suman Marandi, AC to SC-IV For the JSC Bank : Mr. Abhinay Kumar, Advocate :
---
26/25.04.2025 Learned counsel for the opposite parties has submitted that the Letters Patent Appeals related to the judgements involved in Cont. Case (Civil) No. 923 of 2022 and Cont. Case (Civil) No. 355 of 2023 have been finally heard by the Hon'ble Division Bench and only the judgment is to be pronounced in those appeals. He prays that the matter be posted after three weeks.
2. Post these cases on 13th June 2025.
(Anubha Rawat Choudhary, J.) Pankaj
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!