High Court Jharkhand High Court

Devendra Kumar Singh vs State Of Jharkhand Thr C.B.I. on 19 April, 2011

Jharkhand High Court
Devendra Kumar Singh vs State Of Jharkhand Thr C.B.I. on 19 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 4799 of 2010
                                      with
                               A.B.A. No. 4828 of 2010
                                      with
                               A.B.A. No. 117 of 2011
                                      ...
           Devendra Kumar Singh ...          Petitioner (in ABA No. 4799/10) 
           Janardan Prasad Rai        ...    Petitioner (in ABA No. 4828/10)
           Arun Kumar Sharma          ...    Petitioner (in ABA No. 117/11)
                               ­V e r s u s­
           The State of Jharkhand through C.B.I.           ...      Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­  Mr. S.L. Agarwal, Advocate.
                                           Mr. A.K. Kashyap, Sr. Advocate.
                                           Mr. C. Mukherjee, Advocate.
           For the C.B.I.             : ­ Md. Mokhtar Khan, ASGI.
                                      ...
                          
04/19.04.2011

Even   after   pass   over   obtained   on   behalf   of   C.B.I.,   learned 
counsel for the C.B.I. has not appeared because he is otherwise busy.

Put up these cases after one week. 
In   the   meantime,   interim   orders   dated   22.02.2011   & 
23.02.2011 shall continue.

   (Prashant Kumar, J.)
sunil/