High Court Jharkhand High Court

Hari Prasad Agarwal vs State Of Jharkhand & Ors on 13 July, 2011

Jharkhand High Court
Hari Prasad Agarwal vs State Of Jharkhand & Ors on 13 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         W.P.(C) No. 3643 of 2010
                                    With
                         W.P.(C) No. 4456 of 2004
                                    ------

Hari Prasad Agarwal… … … Petitioner (In both cases)
Versus

1.The State of Jharkhand

2.The Commissioner, South Chhotanagpur

3.The Deputy Commissioner, Ranchi

4.The Sub Divisional Officer, Ranchi

5.The Circle Officer, Ranchi

6.Officer-in-charge, Chutia Police Station

7.Ashok Kumar Sahu… .. … …Respondents in W.P.(C) 3643/10

1.The State of Jharkhand

2.The Deputy Commissioner,Ranchi

3.The Sub Divisional Magistrate,
Ranchi… … … … … ..Respondents in W.P(C) 4456/04

——-

CORAM: HON’BLE THE ACTING CHIEF JUSTICE
HON’BLE MR. JUSTICE P.P. BHATT

——

For the Petitioner : Mr. Prashant Pallav, Adv.

            For the Res-State         :       G.P. I
            For Res. No. 7            :       M/s Kalyan Roy, Jwahar Sah

                                              Dated 13th July, 2011
                                      -----

This case comes up at the instance of counsel for the

private-respondent no. 7, who has pointed out that in the cause

title of the judgment dated 29th June, 2011 inadvertently “W.P.(C)

3643/04” has been typed in place of “W.P.(C) 3643/10”.

Let “W.P.(C) 3643/04” be read as “W.P.(C) 3643/10”.

Necessary correction is made in the cause title of the judgment

to avoid any confusion.

(Prakash Tatia, A.C J)

(P.P. Bhatt, J)

Alankar/-