High Court Jharkhand High Court

Vijay Krishna Jha vs State Of Jharkhand & Anr on 17 September, 2011

Jharkhand High Court
Vijay Krishna Jha vs State Of Jharkhand & Anr on 17 September, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  Cr. M.P. No. 1417 of 2009
                                        ------
              Vijay Krishna Jha                      ...    ......         Petitioner
                                        Versus

              The State of Jharkhand & Another ..      ....   ...         Opp. Parties
                                        ------

              CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                       ------
              For the Petitioner       :      Mr. Subodh Kumar Jha, Advocate
              For the State            :      A.P.P.
                                       -----

04    /17.09.2011

Learned counsel for the petitioner is directed to remove the defects as

pointed out by the Office within two weeks, failing which this revision shall stand

dismissed without further reference to the Bench.

(D.N. Upadhyay, J)
NKC