High Court Jharkhand High Court

Mayank Giri & Anr vs State Of Jharkhand & Anr on 24 March, 2011

Jharkhand High Court
Mayank Giri & Anr vs State Of Jharkhand & Anr on 24 March, 2011
               IN THE HIGH COURT OF JHARKHAND, RANCHI
                      Transfer Petition (Cr.)  No. 01 of 2011

               1. Mayank Giri
               2. Shri Kameshwar Giri                        ....       ....      ....      Petitioners
                                                          Versus
                      1. The State of Jharkhand
                      2. Shri Dilip Choudhary                           .... ....   ....  Opposite Parties
                                                             ­­­­­
                      CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                             ­­­­­
                      For the Petitioner                        : Mr. Deepak Kumar Bharati, Advocate
                      For the State                             : Mr. A.B. Mahato, A.P.P.
                                                             ­­­­­
04/24.03.2011

Learned counsel, Mr. Deepak Kumar Bharati, seeks adjournment for 
a week for filing amendment petition. 

Prayer is allowed. 

Put up this case after one week. 

                                                                (D.K. Sinha, J.)

Anit