IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. M.P. No. 1430 of 2009
1. Narendra Singh @ Ninda Singh
2. Prvin Kumar Sharma @ Pravin Sharma
3. Vijay Yadav .... .... .... Petitioners
Versus
The State of Jharkhand .... .... .... Opposite Party
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioners : Mr. S.K. Murari, Advocate
For the State : Mr. V.S. Sahay, A.P.P.
06/28.03.2011
I.A. No. 431 of 2011
The instant interlocutory application has been filed on behalf of the
petitioners, which has been supplemented by supplementary affidavit
filed on 24.03.2011 proposing certain amendments by adding certain
facts in the main petition contained in Para 3 of the supplementary
petition of the interlocutory application.
Prayer is allowed.
Petitioners are permitted to carry out necessary amendment at the
proposed place in the main petition within a reasonable time.
Accordingly, this interlocutory application is allowed and disposed
of.
Cr. M.P. No. 1430 of 2009
This petition shall be disposed of at the admission stage.
Put up this case on 18th April, 2011.
In the meantime, there shall be stay of further proceeding in
connection with Nirsa P.S. Case No. 153 of 2009 corresponding to G.R.
No. 2342 of 2009 pending in the Court of Chief Judicial Magistrate,
Dhanbad till next date.
(D.K. Sinha, J.)
Anit