Jharkhand High Court
Lalan Prasad vs State Of Jharkhand & Anr on 23 September, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P (Cr.) No. 77 OF 2011
Lalan Prasad Vs. State of Jharkhand & Ano.
-------
CORAM; HON'BLE THE CHIEF JUSTICE
For the Appellant/Petitioner Mr.M.K.Choubey
For the Respondent-State JC to GP III
------
Order No.2 Dated 23rd September, 2011
Issue notice to the respondent no.2, for which requisites etc. must be
filed within three weeks, in view of the judgment of the Hon’ble Supreme Court
rendered in the case of Adalat Prasad Vs. Rooplal Jindal & Ors. reported in (2004) 7
SCC 338.
Meanwhile further proceedings pending in the court of Sri Amit Sekhar,
JM, Ranch, in Complaint Case No.2533/2008 shall remain stayed.
Rule is made returnable within eight weeks and the matter will be placed
for final disposal immediately after service of the respondent except the State as the
State is already represented.
(Prakash Tatia.,C.J.)
dey