IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 323 of 2001
1.Arun Golcha
2.Rajendra Thakur ... ... ... Petitioners
---Versus---
The State of Jharkhand ... .... .. Opposite Party
------
CORAM: HON'BLE THE CHIEF JUSTICE
------
For the Petitioner s : M/s Rajeeva Sharma, Sr.Advocate
Ashish Kumar, Advocate
For the State : Mr. Shekhar Sinha
------
06/ 24.03.2011
Heard learned counsel for the parties.
One of the accused persons in the prosecution launched
was Sitaram Tambakuwala. The goods were said to be his and
the present petitioners were only loading it on the Truck and
were concerned with the Truck and not with the goods. This
Court, by order dated 27.9.1999, has quashed the proceedings
against Sitaram Tambakuwala. Sitaram Tambakuwala has been
exonerated of the charges.
From the materials on record, no case can be said to be
against the present petitioners. In that view of the matter, the
proceedings against these petitioners are quashed.
(Bhagwati Prasad, C.J)
Dey/S.I.