High Court Jharkhand High Court

Banwarilal Agarwala & Anr vs State Of Jharkhand on 4 July, 2011

Jharkhand High Court
Banwarilal Agarwala & Anr vs State Of Jharkhand on 4 July, 2011
                       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A. B. A. No. 1835  of 2011
                       1.

 Banwarilal Agarwala

 2. Dropadi Devi Singhania @ Dropadi Agarwal       …..Petitioners
Versus
The State of Jharkhand & anr.           ………Opposite Parties.

­­­­­­­­­­
CORAM: HON’BLE MR. JUSTICE PRADEEP KUMAR
                                                                 ­­­­­­­­­
For the Petitioners      : Mr. Jitendra Kumar Pasari, Adv.

                                   For the State            : A.P.P.
                                                         ­­­­­­­
          3/4.7.2011               Learned counsel for the petitioners is directed to add the informant as opp. 
                       Party no. 2 . 

Let notice be issued to newly added opp. party no. 2 by registered cover 
with A/D as well as by ordinary process, for which requisites etc. must be filed 
by 6.7.2001, failing which this application shall stand rejected without further 
reference to a Bench. 

If the notices are served, put up this case on 22.7.2011.
Till   then,   no   coercive   steps   shall   be   taken   against   the   petitioners   in 
connection with Dhanbad P. S. Case No. 282 of 2011, G. R. No. 1106 of 2011 
pending in the court of Chief Judicial Magistrate, Dhanbad. 

                                                                                         

                 (Pradeep Kumar, J.)

jk