High Court Jharkhand High Court

Md.Abid vs State Of Jharkhand & Anr on 17 October, 2011

Jharkhand High Court
Md.Abid vs State Of Jharkhand & Anr on 17 October, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 1768 of 2011
                  Md. Abid                     ...  ...  ...   Petitioner
                                         Versus
                  1.The State of Jharkhand
                  2. Sahista Nasim       ...   ...  ...  Opposite Parties
                              ---
                  CORAM       : HON'BLE MRS. JUSTICE JAYA ROY

                        For the Petitioner      : Mr. Amarendra Kumar, Advocate
                        For the State           : Mr. P.K. Sahay, A. P. P.
                        For the O.P. No.2       : Mr. Laljee Sahay, Advocate


06/17.10.2011

Put up this case on 25.11.2011 at 2:15 P:M in chamber.

Till then, police will not arrest the petitioner, namely,
Md. Abid in connection with C. Case No. 537 of 2009, pending in
the Court of Judicial Magistrate, 1st Class, Koderma.

Learned counsel for the petitioner will deposit the cost
of the Fax to communicate this order to the court concerned/
authority concerned.

(Jaya Roy, J.)

Satayendra