High Court Jharkhand High Court

Dr.Ashok Kumar Dixit & Anr. vs State Of Jharkhand & Anr. on 21 February, 2011

Jharkhand High Court
Dr.Ashok Kumar Dixit & Anr. vs State Of Jharkhand & Anr. on 21 February, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                    Cr.M.P. No.171 of 2008
Dr. Ashok Kumar Dixit & another --      --      --   --    --     -- --    --Petitioners
                                            Versus
The State of Jharkhand & another --     --      --   --    --     -- ---Opposite Parties
                                            --------
                          Coram: The Hon'ble Mr. Justice D.K. Sinha
                                              ----
      For the Petitioners : Mr. Jitendra S. Singh, Advocate
      For the State        : A.P.P.


                                             --

4/21.2.2011

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

Put up this case after three weeks.

Till next date, there shall be stay of further proceedings as against the
petitioners in C.P. Case No.935/2006 pending before Sri A.K. Dubey, Judicial
Magistrate, 1st Class, Dhanbad or his successor.

(D.K. Sinha, J.)
S.B.