Jharkhand High Court
Birendra Singh Jaisawal vs State Of Jharkhand & Anr on 17 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.1114 of 2008
Birendra Singh Jaisawal -- -- -- -- -- -- --Petitioner
Versus
The State of Jharkhand & another-- -- -- -- -- --Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioner : Mr. R.S. Mazumdar, Sr. Advocate
For the State : A.P.P.
For the Opp. Party No.2: M/s. S. Rahman & O.P. Singh, Advocates
--
7/ 17.3.2011
Mr. R.S. Mazumdar, the learned senior counsel, appearing on behalf of
the petitioner and Mr. S. Rahman, the learned counsel, appearing on behalf
of the opposite party No.2, seeks adjournment being the last indulgence of the
Court for final disposal of this criminal miscellaneous petition at the admission
stage.
With the consent of counsels for the parties, let this criminal
miscellaneous petition be put up on 11th of April, 2011 within top five cases.
Till next date, interim order shall continue.
(D.K. Sinha, J.)
S.B.