High Court Jharkhand High Court

Manju Sahu @ Manju Devi vs State Of Jharkhand on 25 July, 2011

Jharkhand High Court
Manju Sahu @ Manju Devi vs State Of Jharkhand on 25 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          Cr.M.P.No.148 of 2008
             Manju Sahu @ Manju Devi.        ... ... ...Petitioner(s)
                                -Versus-
             The State of Jharkhand. ...       ...   ...   ...Opp. Party
                                ------------
             CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Nilesh Kumar, Advocate(s).
            For the State:                A.P.P.
                                 -------------
08/ 25.07.2011

The instant Interlocutory Application has been filed for
amendment of paragraph No.1 and prayer portion of the Cr. Misc. Petition
No.148 of 2008 which initially prayer was made for the quashment of the F.I.R.
but during pendency this petition charge-sheet has been submitted and
cognizance has also been taken under Section 7 of the E.C. Act and
accordingly the petitioner has requested for certain addition in the prayer
portion that the cognizance order dated 29.07.2008 may also be quashed.

Prayer is allowed.

Mr. Nilesh Kumar, learned Counsel is directed to carry out
necessary amendment in the cause title in the petition as also in the prayer
portion.

Put up this petition on 10th August, 2011.

In the meantime, interim order shall continue till the next date.

[D.K.Sinha,J.]
P.K.S.