High Court Jharkhand High Court

Jekarul Seikh vs State Of Jharkhand & Anr on 23 February, 2011

Jharkhand High Court
Jekarul Seikh vs State Of Jharkhand & Anr on 23 February, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       W. P. (Cr.) (D.B.) No. 420 of 2010
                                    ---

                  Jekarul Seikh                           ...     ...      Petitioner
                                        Versus
                  1. The State of Jharkhand
                  2. Abdul Rasid                          ...     ...      Respondents
                                     ---
                  CORAM        : HON'BLE MR. JUSTICE R. K. MERATHIA
                               : HON'BLE MR. JUSTICE R. R. PRASAD
                                     ---
                  For the Petitioner     : Mr. Rakesh Kumar, Advocate
                  For the Respondents    : A.P.P.
                                     ---

6. 23.02.2011

: I. A. No. 284 of 2011:

It is submitted that this petition has been filed for
correction of the postal address of respondent no. 2.

Heard.

Prayer is allowed.

The appellant is permitted to make necessary correction in
the cause title in course of the day.

I. A. No. 284 of 2011 stands disposed of.
W. P. (Cr.) No. 420 of 2010:

Issue notice to respondent no. 2 on corrected address as
to why relief sought for be not granted at the admission stage itself.

Requisites under registered cover with A/D must be filed
within one week, failing which this writ petition as against him shall
stand rejected without further reference to a Bench.

(R. K. Merathia, J.)

(R. R. Prasad, J)

R. Shekhar Cp 3