Jharkhand High Court
Mahendra Prasad vs State Of Jharkhand & Ors on 25 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cont. Case (Civil) No. 485 of 2010
Mahendra Prasad ... .. ... Petitioner(s)
Versus
The State of Jharkhand & Ors. .. ... ... Respondents
...........
CORAM :HON’BLE MR. JUSTICE R. R. PRASAD
………
For the Petitioner : M/s Anjani Kr.Verma, Adv.
For the Respondents : J.C. to Sr. S.C.I
……….
05 /25.02. 2011. It was stated on behalf of the State that the petitioner has
been allowed to joint at Referal Hospital, Madhupur. This fact has been
even admitted by learned counsel for the petitioner.
In that view of the matter, this contempt proceeding is
dropped.
(R. R. Prasad, J.)
Sandeep/