High Court Jharkhand High Court

Anil Kumar Pandey vs State Of Jharkhand & Ors. on 22 September, 2011

Jharkhand High Court
Anil Kumar Pandey vs State Of Jharkhand & Ors. on 22 September, 2011
   IN THE HIGH COURT OF JHARKHAND AT RANCHI

              W.P.(S) No. 1073 of 2006

   Anil Kumar Pandey                         ......      Petitioner
                          Versus
   State of Jharkhand & ors.                 ......      Respondents

                            --------

CORAM: HON’BLE MR. JUSTICE D.N.PATEL

——–

   For the petitioner:      Dr. S.N.Pathak, Sr.Advocate
   For the State:           J.C. to A.G.
                            --------
                          nd

Order No. 9: Dated 22 September, 2011
Per D.N.Patel, J.

1. Learned counsel for the petitioner seeks time to file reply to the
supplementary counter affidavit, filed by the respondents.

2. The matter is adjourned to be listed on 17th November, 2011 under the
same heading.

3. Personal appearance of the officer concerned, namely, Mr. Deepak
Kumar, son of late Prem Nath Verma, Inspector General of Police,
Jharkhand Armed Police, Jharkhand, Ranchi, is not required till further
orders.

( D.N. Patel, J. )
A.K.Verma/