High Court Jharkhand High Court

Pradip Bharadwaj @ Pradip … vs State Of Jharkhand & Ors on 22 February, 2011

Jharkhand High Court
Pradip Bharadwaj @ Pradip … vs State Of Jharkhand & Ors on 22 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI

                           Cr.M.P.No.1660 of 2009
              Pradip Bharadwaj @ Pradip Beltharia. ... ...Petitioner(s)
                                 -Versus-
              The State of Jharkhand & Ors. ...      ...   ...Opp. Parties
                                 ------------
              CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Kalyan Roy, Advocate(s).
            For the State:                A.P.P.
                                 -------------
02/ 22.02.2011

Learned Counsel for the petitioner Mr. Kalyan Roy sought
permission to delete the Opposite Party No.3 from the cause title of the Main
Petition.

Prayer is allowed.

Let the Opposite Party No.3 (DIG, CID, Jharkhand, Ranchi) be
deleted from the cause title.

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

In the meantime, there shall be stay of further proceeding in
Ramgarh P.S. Case No. 324 of 2004, corresponding to G.R.No.2263 of 2004,
pending in the Court of the Chief Judicial Magistrate, Hazaribagh till the next
date.

However, the petitioner may obtain his bail by the Appropriate
Court.

[D.K.Sinha,J.]
P.K.S.