IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.1252 of 2009
Md. Nizamuddin & Ors. ... ... ... ...Petitioner(s)
-Versus-
The State of Jharkhand & Anr. ... ... ...Opp. Parties
------------
CORAM: THE HON'BLE MR. JUSTICE D.K.SINHA
For the Petitioner(s): Mr. Shailesh, Advocate(s).
For the State: A.P.P.
-------------
02/ 07.03.2011
Let notice be issued to the Opposite Party No.2, on her present
and correct address, under registered cover with A/D as well as by ordinary
process to which requisites etc. must be filed within one week, failing to which
this petition shall stand rejected without further reference to a Bench.
Put up this case after three weeks.
In the meantime, there shall be stay of further proceeding in C.P.
Case No.108 of 2007, pending in the Court of Shri S.L.Saw, Judicial Magistrate,
1st Class, Dhanbad till the next date.
[D.K.Sinha,J.]
P.K.S.