IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.440 of 2010
Arun Kumar Singh -- -- -- -- -- -- -- --Petitioner
Versus
The State of Jharkhand & another-- -- -- -- -- -- Opposite Parties
--------
Coram: The Hon'ble Mr. Justice D.K. Sinha
----
For the Petitioner : M/s. Pankaj Kumar & Thankachan P.V., Advocates
For the State : A.P.P.
For the Opp. Party No.2 : M/s. A.K. Rashidi & Usha Srivastava, Advocates
(I.A. No.650 of 2011)
5/ 28.4.2011
Present interlocutory application has been filed on behalf of the
opposite party No.2-complainant with the prayer for vacation of the stay order
which was granted by this Court on 29.9.2010 for the reason that neither the
Flat in question could be transferred nor he has surrendered before the court
concerned after his anticipatory bail application was rejected by this Court.
Cognizance of the offence was taken only under Section 420 of the Indian
Penal Code against the petitioner, who entered into an agreement with the
opposite party No.2 for transfer of Flat on fulfillment of certain terms and
conditions of the agreement.
In the facts and circumstances, stay of further proceedings in Complaint
Case No.638 of 2009 which was granted by the order dated 29.9.2010 stands
vacated.
Accordingly, I.A. No.650 of 2011 stands disposed of.
(Cr.M.P. No.440 of 2010)
Let this petition be put up for early hearing on 18th of May, 2011 under
the heading “For Hearing” being the first case.
(D.K. Sinha, J.)
S.B.