Jharkhand High Court
Mayank Giri & Anr vs State Of Jharkhand & Anr on 24 March, 2011
IN THE HIGH COURT OF JHARKHAND, RANCHI
Transfer Petition (Cr.) No. 01 of 2011
1. Mayank Giri
2. Shri Kameshwar Giri .... .... .... Petitioners
Versus
1. The State of Jharkhand
2. Shri Dilip Choudhary .... .... .... Opposite Parties
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner : Mr. Deepak Kumar Bharati, Advocate
For the State : Mr. A.B. Mahato, A.P.P.
04/24.03.2011
Learned counsel, Mr. Deepak Kumar Bharati, seeks adjournment for
a week for filing amendment petition.
Prayer is allowed.
Put up this case after one week.
(D.K. Sinha, J.)
Anit