IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. M.P. No. 387 of 2011
Bhairab Jamuda .... .... .... Petitioner
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner : Mr. Ananda Sen, Advocate
For the State : A.P.P.
02/28.07.2011
Let notice be issued to the opposite party no. 2, on his
present and correct address, under registered cover with A/D as well as
by ordinary process, to which requisites etc. must be filed within a week,
failing to which this application shall stand rejected without further
reference to the Bench.
Put up this case on 24th August, 2011.
In the meantime, there shall be stay of further proceeding in
Seraikella P.S. No. 83 of 2010 corresponding to G.R. No. 783 of 2010
pending before the learned Chief Judicial Magistrate, Seraikella till next
date.
(D.K. Sinha, J.)
Anit