Jharkhand High Court
Coal Product India & Anr vs Central Bureau Investigation on 20 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.764 of 2011
1. M/s Coal Product India Makra.
2. Naseem Khan. ... ... ... ...Petitioner(s)
-Versus-
The Central Bureau of Investigation & Ors. ...Opp. Parties
------------
CORAM: THE HON'BLE MR. JUSTICE D.K.SINHA
For the Petitioner(s): Mr. Ajit Kumar, Advocate(s).
For the C.B.I.: Mr. Md. Mokhtar Khan, A.S.G.I.
-------------
02/ 20.05.2011
This petition is admitted “For Hearing” to be fixed on 13th June,
2011.
In the meantime, there shall be stay of further proceeding in
relation to the petitioner Naseem Khan in R.C. 05 (A)/2011-D, pending in the
Court of the Special Judge, C.B.I., Dhanbad till the next date.
[D.K.Sinha,J.]
P.K.S.