Jharkhand High Court
Anil Pandey vs State Of Jharkhand on 5 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. 1449 of 2005
Anil Pandey ... ....Petitioner
Vs.
The State of Jharkhand ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Indrajit Sinha
For the State: APP
6/05.09.2011
: It is submitted by learned counsel for the petitioner that
he could not file the supplementary affidavit as directed by this court
because he has got no instruction from his client.
Under the said circumstance, he is not able to press this
application.
Accordingly, this application is dismissed as not pressed.
( Prashant Kumar,J.)
Sharda/-