High Court Jharkhand High Court

Md.Aslam Ansari vs State Of Jharkhand & Anr on 11 July, 2011

Jharkhand High Court
Md.Aslam Ansari vs State Of Jharkhand & Anr on 11 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P.No.649 of 2009
            Md. Aslam Ansari.           ... ... ... ...Petitioner(s)
                               -Versus-
            The State of Jharkhand & Anr. ...     ...   ...Opp. Parties
                               ------------
            CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. N.K.Prasad, Advocate.
            For the State:                A.P.P.
                                 -------------
07/ 11.07.2011

The Opposite Party No.2 has entered appearance by executing
Vakalatnama.

The Opposite Party No.2 seeks adjournment for filing counter-
affidavit.

Prayer is allowed.

Put up this petition on 20th July, 2011.
In the meantime, interim order shall continue till the next date.

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