Jharkhand High Court
Md. Murtuja Ansari vs State Of Jhakrhand on 7 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(Cr) No.31 of 2011
Chandu Lal Agarwal ...... Petitioner
Versus
State of Jharkhand and ors. ...... Respondents
CORAM: THE HON'BLE CHIEF JUSTICE
------
For the Petitioner : Mr.S.L.Agrawal
For the State : S.C.II
......
2 / 7.4.2011
Issue notice to the respondent nos.2 to 5, for which requisites etc. under
registered cover with A.D. must be filed within one week.
Rule is made returnable by 29th April,2011.
( Bhagwati Prasad,C.J.)
G.Jha/