High Court Jharkhand High Court

Prem Chand Mardi vs State Of Jharkhand on 7 April, 2011

Jharkhand High Court
Prem Chand Mardi vs State Of Jharkhand on 7 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 4172 of 2010

           Prem Chand Mardi          ...    ....Petitioner

                              Vs.
           The State of Jharkhand & Anr... ....    ....Opposite Parties

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:       Mr. Tejo Mistri
           For the State:            Mrs. M. Palit , APP

3/07.04.2011

: on the last date i.e. on 23.3.2011, petitioner was directed
to file his salary slip through supplementary affidavit but the same has
not been filed.

Under the aforesaid circumstance, interim order passed on
6.1.2011 is hereby vacated.

As prayed by petitioner, put up this case after two weeks.
Let this order be communicated to the court below as well as to
the Superintendent of Police, Jamshedpur through ‘FAX’ for taking
necessary action.

( Prashant Kumar,J.)

Sharda/-