IN THE HIGH COURT OF JHARKHAND RANCHI
Cr. Revision No. 929 of 2007
Narendra Sahi and Others ... ... ... Petitioner
Versus
The State of Jharkhand and Others Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. P.P.N. Roy, Sr. Advocate
Mr. Mrinal Kanti Roy, Advocate
For the Opp. Party : Mr. A.P.P.
9/30.08.2011
It appears that arising out of the same Case i.e. T.R No.
673 of 2007, a Criminal Miscellaneous Petition bearing Cr. M.P. No.
1492 of 2007 filed by petitioner challenging the order dated
30.05.2007. Said Cr. M.P. is still pending.
Under the aforesaid circumstance, let this Cr. Revision be
listed for Admission along with Cr. M.P. No. 1492 of 2007 in the next
week.
In the meantime, interim order passed earlier shall
continue till the disposal of case.
(Prashant Kumar, J.)
Binit