Jharkhand High Court
Janardan Prasad Rai vs State Of Jharkhand Thr C.B.I. on 19 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4799 of 2010
with
A.B.A. No. 4828 of 2010
with
A.B.A. No. 117 of 2011
...
Devendra Kumar Singh ... Petitioner (in ABA No. 4799/10)
Janardan Prasad Rai ... Petitioner (in ABA No. 4828/10)
Arun Kumar Sharma ... Petitioner (in ABA No. 117/11)
V e r s u s
The State of Jharkhand through C.B.I. ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. S.L. Agarwal, Advocate.
Mr. A.K. Kashyap, Sr. Advocate.
Mr. C. Mukherjee, Advocate.
For the C.B.I. : Md. Mokhtar Khan, ASGI.
...
04/19.04.2011
Even after pass over obtained on behalf of C.B.I., learned
counsel for the C.B.I. has not appeared because he is otherwise busy.
Put up these cases after one week.
In the meantime, interim orders dated 22.02.2011 &
23.02.2011 shall continue.
(Prashant Kumar, J.)
sunil/