High Court Jharkhand High Court

Narendra Singh @ Ninda Singh & Ors vs State Of Jharkhand on 28 March, 2011

Jharkhand High Court
Narendra Singh @ Ninda Singh & Ors vs State Of Jharkhand on 28 March, 2011
                      IN THE HIGH COURT OF JHARKHAND, RANCHI
                                    Cr. M.P. No. 1430 of 2009
                      1. Narendra Singh @ Ninda Singh 
                      2. Prvin Kumar Sharma @ Pravin Sharma
                      3. Vijay Yadav                                    ....  ....   ....   Petitioners
                                                                 Versus
                      The State of Jharkhand                             .... ....   ....   Opposite Party
                                                             ­­­­­
                      CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
                                                             ­­­­­
                      For the Petitioners                       : Mr. S.K. Murari, Advocate
                      For the State                             : Mr. V.S. Sahay, A.P.P.
                                                             ­­­­­
06/28.03.2011

I.A. No. 431 of 2011
The instant interlocutory application has been filed on behalf of the 
petitioners,   which   has   been   supplemented   by   supplementary   affidavit 
filed   on   24.03.2011   proposing   certain   amendments   by   adding   certain 
facts   in   the   main   petition   contained   in   Para   3   of   the   supplementary 
petition of the interlocutory application. 

Prayer is allowed.

Petitioners are permitted to carry out necessary amendment at the 
proposed place in the main petition within a reasonable time.

Accordingly, this interlocutory application is allowed and disposed 
of.

Cr. M.P. No. 1430 of 2009
This petition shall be disposed of at the admission stage.
Put up this case on 18th April, 2011.

In   the   meantime,   there   shall   be   stay   of   further   proceeding   in 
connection with Nirsa P.S. Case No. 153 of 2009 corresponding to G.R. 
No.   2342   of   2009   pending   in   the   Court   of   Chief   Judicial   Magistrate, 
Dhanbad till next date. 

 (D.K. Sinha, J.)

Anit