High Court Jharkhand High Court

Lalit Kedia @ Lalit Kumar Kedia vs State Of Jharkhand on 21 June, 2011

Jharkhand High Court
Lalit Kedia @ Lalit Kumar Kedia vs State Of Jharkhand on 21 June, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         A.B.A. No. 890 of 2011

     Lalit Kedia @ Lalit Kumar Kedia ...               ...    ...      Petitioner
                                         Versus
     The State of Jharkhand              ...      ...  ...    Opposite Party
                                         ­­­­­­­­­­­
     CORAM                 : HON'BLE MR. JUSTICE H.C. MISHRA
                            
           For the Petitioner          : Mr. Ajay Kumar Sah, Advocate
           For the State               : Mr. Amitabh, A.P.P.
                                         ­­­­­­­­­­­
03/21.06.2011

  Learned counsel for the petitioner submits that the petitioner has filed 
an application for quashing vide Cr.M.P. No. 440 of 2011 and interim order 
has been passed therein.

In   view   of   the   submissions   made   by   the   learned   counsel   for   the  
petitioner, put up this case after the disposal of Cr.M.P. No. 440 of 2011.

(H.C. Mishra, J.)

Satayendra