High Court Jharkhand High Court

Bhuneshwar Mahli @ Bhuneshwar … vs State Of Jharkhand & Anr. on 5 July, 2011

Jharkhand High Court
Bhuneshwar Mahli @ Bhuneshwar … vs State Of Jharkhand & Anr. on 5 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P.No.1422 of 2007
            Surendra Prasad.            ... ... ... ...Petitioner(s)
                               -Versus-
            The State of Jharkhand & Anr. ...     ...   ...Opp. Parties
                               ------------
            CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):         Mr. R.S.Mazumdar, Sr. Advocate.
            For the State:                 A.P.P.
                                 -------------
08/ 05.07.2011

The service report of the notice which was sent to the Opposite
Party No.2 has not been received.

This petition is of the year 2007 and the learned Sr. Counsel Mr.
Mazumdar submitted that the petitioner has been unnecessarily harassed to
come to the Trial Court almost on each date and hence adjournment may be
granted at least till the appearance of the Opposite Party No.2.

Put up this petition on 26th July, 2011.
Till then, there shall be stay of further proceeding as against the
petitioner- Surendra Prasad in Sikaripara P.S. Case No.22 of 2006,
corresponding to G.R.No.230 of 2006, pending before the Court of C.J.M.,
Dumka.

[D.K.Sinha,J.]
P.K.S.