IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr.M.P. No.110 of 2011
with
Cr.M.P. No.96 of 2011
Dilip Singh -- -- -- -- ---- -- --Petitioner (in both cases)
Versus
The State of Jharkhand & another-- -- -- -- --Opposite Parties(in both cases)
--------
Coram: The Hon’ble Mr. Justice D.K. Sinha
—-
For the Petitioner : Mr. Kalyan Roy, Advocate
For the State : A.P.P.
—
/ 8.6.2011 Learned A.P.P., appearing on behalf of the State-Opposite Party,
submits that he is going to file counter-affidavit today; hence, an adjournment.
Prayer is allowed.
Let these petitions be put up on 21st of June, 2011.
Till next date, interim order shall continue.
(D.K. Sinha, J.)
S.B.