High Court Jharkhand High Court

Manoj Prasad vs State Of Jharkhand on 21 June, 2011

Jharkhand High Court
Manoj Prasad vs State Of Jharkhand on 21 June, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                   A.B.A. No. 774 of 2011

                 Manoj Prasad           ...      ...   ...      Petitioner
                                        Versus
                 The State of Jharkhand          ...   ...    ...    Opposite Party
                                        ­­­­­­­­­­­
                 CORAM           : HON'BLE MR. JUSTICE H.C. MISHRA
                             
                 For the Petitioner   : Mr. Saurav Arun, Advocate
                For the State         : Mr. P.K. Appu, A.P.P.
                                     ­­­­­­­­­­­
03/21.06.2011

  Learned counsel for the petitioner is  directed to add the complainant 
as opposite party no.2.

Issue notice to newly added opposite party no.2 on his present and 
correct   address   under   registered   cover   with   A/D   as   well   as   by   ordinary 
process for which requisites etc. must be filed within a week, failing which 
this application as against the opposite party no.2 shall stand rejected without 
further reference to the Bench.

(H.C. Mishra, J.)

Anit