IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3318 of 2010
Devesh Kumar ... ... Petitioner
Versus
1. State of Jharkhand
2. Ashu Verma ... ... Opp. Parties
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner: Mr. Rajiv Ranjan, Advocate
For the Respondent: Mr. T.N.Verma, Addl.P.P.
-----
05/26.04.2011
Learned counsel for the petitioner submits that in compliance of the
order dated 10.02.2011, the petitioner has filed supplementary affidavit
stating that he is ready to withdraw the divorce suit and keep the
complainant with respect and dignity at Chapra, where he is residing at
present. However, the complainant had not filed affidavit in compliance of
the order dated 10.2.2011.
Shri T.N. Verma, Addl. P.P., appearing on behalf of the
complainant submits that he will file affidavit within two days.
Put up this case on 02.5.2011.
In the meantime, the petitioner shall not be arrested in connection
with Complaint Case No. 1907 of 2008 pending in the court of Janardan
Singh, Judicial Magistrate, Ranchi.
(Prashant Kumar, J.)
s.m.