Jharkhand High Court
Surendra Prasad vs State Of Jharkhand & Ors on 16 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.2463 of 2007
Surendra Prasad ... Petitioner
Versus
The State of Jharkhand & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Atanu Banerjee
For the Respondents : J.C. to G.A.
----
5/16.03.2011
Respondent No.1 to 5 are represented by State Counsel. Issue notice to
Respondent No.6 & 7, on taking steps by both ways within a week.
Notice be made returnable with six weeks.
Post this matter thereafter.
(J.C.S. Rawat, J.)
R.Kumar