Jharkhand High Court
Rakesh Kumar Jaiswal vs State Of Jharkhand & Anr on 12 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No.944 of 2011
Rakesh Kumar Jaiswal ... ... ... ... Petitioner
Versus
The State of Jharkhand & another ... ... ... ... Opp. Parties
------
CORAM: THE HON'BLE MR. JUSTICE D. K. SINHA
------
For the Petitioner: Mr. A.K. Sahani
For the State: A.P.P.
------
3/ 12.07.2011
Let notice be issued on O.P. No.2 on his present and correct
address, for which requisites, etc under registered cover as well as
ordinary process must be filed within one week failing which this
application shall stand rejected without further reference to a Bench.
Let this petition be put up on 08.8.2011.
In the meantime, there shall be stay of further proceeding as
against the petitioner in Chouka PS Case No.27 of 2011 corresponding to
G.R. no.406 of 2011 pending in the Court of Chief Judicial Magistrate,
Seraikella till next date.
(D. K. SInha, J)
Manoj/cp.3