High Court Jharkhand High Court

Ravi Prakash Bagroy & Anr vs State Of Jharkhand & Anr on 7 June, 2011

Jharkhand High Court
Ravi Prakash Bagroy & Anr vs State Of Jharkhand & Anr on 7 June, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P.No.1102 of 2009
            Ravi Prakash Bagroy & Anr.      ... ... ...Petitioner(s)
                               -Versus-
            The State of Jharkhand & Anr. ...     ...   ...Opp. Parties
                               ------------
            CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Sumeet Gadodia, Advocate(s).
            For the State:                A.P.P.
                                 -------------
05/ 07.06.2011

Let notice be issued to the Opposite Party No.2 on his present
and correct address under registered cover with A/D as well as by ordinary
process to which requisites etc. must be filed within one week, failing to which
this petition shall stand rejected without further reference to the Bench.

Put up this petition after three weeks on 28th June, 2011.
In the meantime, there shall be stay of further proceeding in
Complaint Case No.472 of 2007, pending before Shri B.K. Sahay, Judicial
Magistrate, Ranchi till the next date.

[D.K.Sinha,J.]
P.K.S.