High Court Jharkhand High Court

Sitaram Agrawal & Ors. vs State Of Jharkhand on 25 March, 2011

Jharkhand High Court
Sitaram Agrawal & Ors. vs State Of Jharkhand on 25 March, 2011
                   IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               Cr. Rev. No. 21 of 2002

                Sitaram Agarwal & Ors.                          ......       Petitioners
                                                ­Versus­
                The State of Jharkhand                          ......      Opposite Party
                                                      ­­­­­­
               CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                         ­­­­­­
                For the Petitioners               :  None
                For the Opposite Party  :  A.P.P.
                                                  ­­­­­­
    04/25.03.2011

None appears for the petitioners. 

This   is   a   petition   filed   against   an   order   where   discharge 
application of the petitioners has been rejected. 

Perused the record. 

The proceeding in S.T. No. 571 of 1996 has been stayed by 
this Court on 04.03.2002. In view of the absence of the learned 
counsel the  petition  is  not decided on  merit. However, the  stay 
granted by this Court on 04.03.2002 is modified and stay of the 
trial  is revoked. The trial court will  proceed with the  trial  with 
utmost expedition because it is a case where Section 304 B I.P.C. is 
involved. 

The record of this case should be remitted to the trial court 
forthwith. 

  (Bhagwati Prasad,C.J.) 
Biswas/Manish