High Court Jharkhand High Court

Gajendra Pandit @ Gajendra Kumar … vs State Of Jharkhand & Anr on 20 April, 2011

Jharkhand High Court
Gajendra Pandit @ Gajendra Kumar … vs State Of Jharkhand & Anr on 20 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A.B.A. No. 754 of 2011
                                             ...
                   Gajendra Pandit @ Gajendra Kumar Pandit   ...        Petitioner
                                      ­V e r s u s­
                   The State of Jharkhand & Another       ...     ...     Opposite Party
                                             ...
                   CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                             ...
                   For the Petitioner        : ­ Mr. Devesh Krishna, Advocate.
                   For the State             : ­ Mr. Prem Prakash, APP.
                                             ...
                                  
02/20.04.2011

Issue  notice  to  opposite  party  no.  2 for   which  requisites  etc 
must be filed within one week by registered cover with A/D, failing 
which this application shall stand rejected without further reference 
to a Bench. 

Put   up   this   case   immediately   after   appearance   of   opposite 
party no. 2.

   (Prashant Kumar, J.)
sunil/