High Court Jharkhand High Court

Mahendra Prasad vs State Of Jharkhand & Ors on 25 February, 2011

Jharkhand High Court
Mahendra Prasad vs State Of Jharkhand & Ors on 25 February, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI


                  Cont. Case (Civil) No. 485 of 2010
       Mahendra Prasad                      ... .. ...    Petitioner(s)
                              Versus
       The State of Jharkhand & Ors. .. ... ...           Respondents
                              ...........

CORAM :HON’BLE MR. JUSTICE R. R. PRASAD
………

For the Petitioner : M/s Anjani Kr.Verma, Adv.
For the Respondents : J.C. to Sr. S.C.I
……….

05 /25.02. 2011. It was stated on behalf of the State that the petitioner has
been allowed to joint at Referal Hospital, Madhupur. This fact has been
even admitted by learned counsel for the petitioner.

In that view of the matter, this contempt proceeding is
dropped.

(R. R. Prasad, J.)
Sandeep/