IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 20 of 2011
Biswakarma @ Bishu Sharma @ Biswakarma Sharma
... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Binod Kumar
For the State: Mr. Mukesh Kumar , APP
5/25.02.2011
: It is submitted that though the order of this Court dated
09.02.2011 has already been communicated to Deputy Commissioner,
Khunti through ‘FAX’ but in spite of clear cut direction, he has not
communicated it to the Jail Superintendent, Khunti Sub Jail.
Under the aforesaid circumstance, Deputy Commissioner,
Khunti as well as the Superintendent of Jail, Khunti Sub Jail is directed
to remain physically present before this Court on 28.2.2011.
Put up this case on 28.2.2011.
( Prashant Kumar,J.)
Sharda/-
2