High Court Jharkhand High Court

Md. Murtuja Ansari vs State Of Jhakrhand on 7 April, 2011

Jharkhand High Court
Md. Murtuja Ansari vs State Of Jhakrhand on 7 April, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          W.P.(Cr) No.31 of 2011

               Chandu Lal Agarwal                                 ...... Petitioner
                                        Versus
               State of Jharkhand and ors.                        ...... Respondents

                       CORAM:          THE HON'BLE CHIEF JUSTICE


                                               ------
                For the Petitioner   : Mr.S.L.Agrawal
                For the State         : S.C.II


                                           ......


2 / 7.4.2011

Issue notice to the respondent nos.2 to 5, for which requisites etc. under
registered cover with A.D. must be filed within one week.

Rule is made returnable by 29th April,2011.

( Bhagwati Prasad,C.J.)

G.Jha/