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

Dr. Nutan Indwar @ Nutan Indwar vs The State Of Jharkhand & Ors
2026 Latest Caselaw 2334 Jhar

Citation : 2026 Latest Caselaw 2334 Jhar
Judgement Date : 24 March, 2026

[Cites 0, Cited by 0]

Jharkhand High Court

Dr. Nutan Indwar @ Nutan Indwar vs The State Of Jharkhand & Ors on 24 March, 2026

Author: Rajesh Shankar
Bench: Rajesh Shankar
     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     L.P.A. No.64 of 2020
                              -----

Dr. Nutan Indwar @ Nutan Indwar .......... Appellant.

-Versus-

The State of Jharkhand & Ors. .......... Respondents.

-----

With L.P.A. Nos.49/2020, 74/2020, 76/2020, 77/2020, 87/2020, 88/2020, 92/2020, 103/2020, 104/2020, 105/2020, 114/2020, 115/2020, 117/2020, 125/2020, 126/2020, 127/2020, 128/2020, 133/2020, 183/2020, 193/2020 & 266/2020

-----

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

-----

For the Appellants: Mr. Krishna Murari, Advocate Mr. Anil Kumar, Sr. Advocate Mr. Manoj Tandon, Advocate Mr. Vaibhav Vishal, Advocate Mr. Shresth Gautam, Advocate Ms. Neha Bhardwaj, Advocate Ms. Chandana Kumari, Advocate Mr. Mukesh Kumar Mehta, Advocate Mr. Mukesh Kumar Dubey, Advocate Mr. Amritansh Vats, Advocate Mr. Rohit Ranjan Sinha, Advocate

For the State : Mr. Jay Prakash, AAG-IA Mr. J. F. Toppo, GA-V Mr. Ashwini Bhushan, AC to Sr. SC-II Mr. Rakesh Kr. Sahi, AC to SC (L&C)-I

For the JPSC/JSSC : Mr. Sanjoy Piprawall, Advocate

-----

Order No.14 Date: 24.03.2026

1. Learned counsel for the JPSC/JSSC is requested to provide a chart

in all these appeals from which the admitted facts would be

immediately discernible.

2. This chart must be provided by the next date which shall now be

on 1st April, 2026.

3. The above chart is necessary because from the arguments thus

far advance, it is accepted that the decision of the Full Bench of

this Court in L.P.A. No.64 of 2020 will mostly govern the issues

raised. However, each of the appellants now claim that their facts

are peculiar. Therefore, the necessity of a chart.

4. List these matters on 1st April, 2026 at 2:15 p.m. under the

caption of "Part Heard".

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

(Rajesh Shankar, J.) 24th March, 2026 Sanjay/AKT Uploaded on 25.03.2026

 
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