Jharkhand High Court
Partha Pratim Chatterjee vs State Of Jharkhand & Anr on 10 October, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2587 of 2011
Partha Pratim Chatterjee .... Petitioner
Versus
State of Jharkhand & another ... Opposite Parties
Coram : HON'BLE MR. JUSTICE D.N.UPADHYAY
For the petitioner (s): Mr. A.K.Sahani
For the Opposite Party : Addl.P.P.
10.10.2011
Issue notice to opposite party no.2 to show cause as to why
the relief prayed for by the petitioner in this application be not granted.
Requisites etc for issue of notice both under registered cover
with A/d as well as under ordinary process must be filed within a week.
Put up this case after the Deepawali holidays.
Till the next date, no coercive steps shall be taken against
the petitioner inC.P.case No. 159/2010 pending in the court of Sri R.K.Sinha,
Judicial Magistrate, Dhanbad.
Ambastha/- D.N.Upadhyay,J.)