IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No.152 of 2011
...
Suresh Kumar Paswan @ Suresh Paswan ... ... Petitioner
Versus
The State of Jharkhand ... ... Opposite Party
with
A.B.A. No.4786 of 2010
Uttam Kumar Das .... ... Petitioner
Versus
The State of Jharkhand ... .. Opposite Party
with
A.B.A. No.4829 of 2010
Stephen Soren .... ... Petitioner
Versus
State of Jharkhand ... ... Opposite Party
...
CORAM: - HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : - Mr. Pandey Ashok Nath Roy Advocate.
For the State : - Mr. Shekhar Sinha, A.P.P.
...
5/22.03.2011
Heard learned counsel for the parties in all the three cases. It is
submitted that there is no evidence to show that the petitioners are in
connivance with other accused persons en-cashed amount as alleged in
the FIR.
A.P.P. is directed to file the counter affidavit to show as to whether
there is any evidence on record to suggest that petitioners connived with
other accused persons.
Put up this case on 29th March, 2011.
(Prashant Kumar, J.)
R.Kumar