Thursday, 07, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Khushilal Mahto & Ors vs State Of Jharkhand & Ors
2026 Latest Caselaw 695 Jhar

Citation : 2026 Latest Caselaw 695 Jhar
Judgement Date : 4 February, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Khushilal Mahto & Ors vs State Of Jharkhand & Ors on 4 February, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
   IN THE HIGH COURT OF JHARKHAND AT RANCHI
            W.P.(PIL) No. 1932 of 2021

Khushilal Mahto & Ors.                     ...   ...   Petitioners
                               Versus
State of Jharkhand & Ors.                  ...   ...     Respondents
                            With
Cont. Case (Civil) No. 246 of 2019, W.P.(PIL) No. 1997 of
2019, W.P.(PIL) No. 2697 of 2021 and W.P.(PIL) No. 4760
of 2024
                               -----

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

-----

For the Petitioners : Mr. Akash Ajit Kumar, Advocate Mr. Prem Pujari Roy, Advocate Mrs. Neha Bhardwaj, Advocate Ms. Usma Pandey, AC to Ms. Kumari Ruchika, AC to Mrs. Khushboo Kataruka, Advocate For the State : Mr. Gaurav Raj, AC to AAG-II Ms. Varsha Ramsisaria, AC to GP-V For the CCL : Mr. A.K. Das, Advocate Mr. Vineet Sinha, Advocate Mr. Raunak Sahay, Advocate Mr. Ujwal Choudhary, Advocate For the JSPCB : Mrs. Richa Sanchita, Advocate Mr. Rahul Saboo, Advocate Ms. Risheeta Singh, Advocate

-----

Order No. 14 Dated: 04.02.2026

1. Mr. Akash Ajit Kumar, Advocate, now says that he will appear for

the petitioners in W.P.(PIL) No. 1932 of 2021. He says that he

has filed his Vakalatnama after obtaining 'No Objection

Certificate' from the previous advocate.

2. Registry to hereafter reflect Mr. Akash Ajit Kumar's name on the

cause list.

3. Mr. A.K. Das states that the respondent-CCL whom he represents

has filed an affidavit. Along with this affidavit, various

permissions and clearances obtained by the CCL have been

placed on record.

4. Mr. Akash Ajit Kumar seeks some time to consider this affidavit

and further, to also consider whether such permissions/

clearances need to be challenged in accordance with law.

5. We post these matters for further consideration on 19.02.2026.

(M. S. Sonak, C.J.)

(Rajesh Shankar, J.) February 04, 2026 Manish/Ritesh

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter