Jharkhand High Court
Shyamdeo Yadav & Anr vs State Of Jharkhand on 7 January, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 8419 of 2010
with
I.A. No.14 of 2011
1. Shyamdeo Yadav
2. Arjun Yadav ... ... Petitioners
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioners : Mr. Ajay Kumar Singh, Advocate
For the State : A.P.P.
4 /07.01.2011
Interlocutory application has been filed for deleting the name of
petitioner no.2, Arjun Yadav from the cause title of this bail application.
In view of the prayer made by learned counsel for the
petitioners, let the name of petitioner no.2, Arjun Yadav is struck off from the
cause title of the present application.
Learned counsel for the petitioners is directed to make
necessary correction in the cause title.
Accordingly, I.A. No.14 of 2011 stands disposed of.
(Prashant Kumar, J.)
R.K./