Jharkhand High Court
Syed Md.Afroz @ Syed Afroz vs State Of Jharkhand on 26 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 792 of 2011
Syed Md. Afroz @ Syed Afroz ........Petitioner
Vs.
The State of Jharkhand ... .....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Mahesh Tewari
For the State: Mr. A.B. Mahto, APP
3/26.04.2011
: In the supplementary affidavit, the petitioner accepted
that three other cases are pending against him. However, Sri Mahesh
Tewari submits that in all other cases, petitioner has been implicated
by saying that he is a member of syndicate and no other allegation
made against him.
Under the aforesaid circumstances, APP is directed to file
counter affidavit specially with relation to the statement made in
paragraph 4 of the supplementary affidavit.
Put up this case on 4.5.2011. By that time State must file
counter affidavit.
( Prashant Kumar,J.)
Sharda/-