Jharkhand High Court
Md.Murad vs State Of Jharkhand on 26 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4410 of 2011
------
Md. Murad ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Ananda Sen, Advocate
For the Opp. Party : A.P.P.
-----
I.A. No.1297 of 2011
04 /26.07.2011
The amendment, as prayed in I.A. No.1297 of 2011, is allowed.
Accordingly, the order dated 28.06.2011 is modified to the extent that in the
last paragraph, in place of ‘to the satisfaction of the Sessions Judge at Jamshedpur’, it
should be read as ‘District & Sessions Judge, Seraikella Kharsawan.’
Let this order be communicated through FAX at the cost of petitioner.
(D.N. Upadhyay, J)
NKC