High Court Jharkhand High Court

Sunil Singh vs State Of Jharkhand on 31 March, 2011

Jharkhand High Court
Sunil Singh vs State Of Jharkhand on 31 March, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 604 of 2011
                                     ...
           Sunil Singh                             ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. R.C.P. Sah, Advocate.
           For the State             : ­ Mr. Mukesh Kumar, APP.
                                     ...
                          
02/31.03.2011

Petitioner is directed to implead complainant as opposite party 
no. 2.

Issue  notice  to  opposite  party  no.  2 for   which  requisites  etc 
must be filed within one week by registered cover with A/D, failing 
which this application shall stand rejected without further reference 
to a Bench. 

Put   up   this   case   immediately   after   appearance   of   opposite 
party no. 2.

   (Prashant Kumar, J.)
sunil/