High Court Jharkhand High Court

Ayushmam Pandey vs State Of Jharkhand & Anr on 19 July, 2011

Jharkhand High Court
Ayushmam Pandey vs State Of Jharkhand & Anr on 19 July, 2011
                IN THE HIGH COURT OF JHARKHAND, RANCHI
                         Cr. M.P. No. 638 of 2011

                Ayushman Pandey                                 ....     ....      ....      Petitioner
                                                                 Versus
                      1. The State of Jharkhand
                      2. Dr. Shaista Huma                                .... ....  ....   Opposite Parties
                                                             ­­­­­
                      CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                             ­­­­­
                      For the Petitioner                        : Mr. Anil Kumar, Advocate
                      For the State                             : A.P.P.
                                                             ­­­­­
03/19.07.2011

Mr. Anil Kumar, learned counsel for the petitioner submits that he 
has received counter affidavit only yesterday and he has to file reply to 
the counter affidavit, hence an adjournment.

Prayer is allowed.

Let this petition be put up on 3rd August, 2011. 
In the meantime, interim order shall continue till next date. 

                                                                (D.K. Sinha, J.)

Anit