High Court Jharkhand High Court

Md.Sarfraj Ali vs State Of Jharkhand on 13 October, 2011

Jharkhand High Court
Md.Sarfraj Ali vs State Of Jharkhand on 13 October, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                    A.B.A. No. 2888 of 2011
                                          ------
              Md. Sarfraj Ali                                    ...    ......         Petitioner
                                           Versus

              1. The State of Jharkhand
              2. Kitabun Nisha                            ..     ....   ...            Opp. Parties
                                           ------

              CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                       ------
              For the Petitioner       :      Mr. Kripa Shankar Nanda, Advocate
              For the State            :      A.P.P.
                                       -----

04    /13.10.2011

Petitioner is directed to make complainant as O.P. No.2.

Issue notice to newly added O.P. No.2 by registered cover with A.D. as well as

through ordinary process for which requisites etc. must be filed within a week.

List the case after return of the notice.

Till the next listing no coercive step shall be taken against the petitioner in

connection with Complaint Case No.1233 of 2010, T.R. No.724 of 2011, pending in the

Court of Shri S.N. Tiwari, Judicial Magistrate, 1st Class, Hazaribagh.

(D.N. Upadhyay, J)
NKC