Jharkhand High Court
Sudhir Kumar Mandal vs State Of Jharkhand & Ors. on 4 April, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P.(S) No.416 of 2007
Sudhir Kumar Mandal ... Petitioner
Versus
The State of Jharkhand through the Director General
of Police, Jharkhand & others ... Respondents
-----
CORAM : HON'BLE MR. JUSTICE J.C.S. RAWAT
For the Petitioner : Mr. Anjani Kr. Verma
For the Respondents : Mr. J.C. to Sr. S.C.II
----
I.A. No.672 of 2007
4/4.04.2011
After due consideration of the submission of the learned counsel for the
parties; I have gone through the containts of the amendment application.
The amendment application is allowed.
Let the amendment be incorporated, as stated in para-5 of the said I.A., in
the writ petition by red ink.
The respondents, if desires, may file additional counter affidavit to the
amended petition within three weeks thereafter.
(J.C.S. Rawat, J.)
R.Kumar