High Court Jharkhand High Court

Pradip Kumar Upadhyay vs State Of Jharkhand Thr.S.P.Vig on 7 March, 2011

Jharkhand High Court
Pradip Kumar Upadhyay vs State Of Jharkhand Thr.S.P.Vig on 7 March, 2011
 IN THE HIGH COURT OF JHARKHAND, RANCHI.

                                      Cr. M.P. No. 231 of 2011
                     Pradip Kumar Upadhyay.
                                              . ........................................... Petitioner

                                                Versus
                     The State of Jharkhand through S.P.Vig....................            Opp. Parties.

                CORAM :- HON'BLE MR. JUSTICE D.K. SINHA

                For the Petitioner                  :- Mr.Sujit Narayan Prasad
                For the State                       :- Mr. Mr. Shekhar Sinha A.P.P..


3/7.3.2011

. Mr. Shekhar Sinha the learned A.P.P for the State is directed to file appropriate
counter affidavit in this case. .

Put up this case on 28thMarch, 2011.

I.A. No. 338 of 2011
The instant application has been filed on behalf of the petitioner Pradip Kumar
Upadhyay for stay of further proceeding in Lohardaga P.S. Case No. 170 of 2008
corresponding to G.R. No. 531 of 2008 pending in the court of CJM Lohardaga till
disposal of the Criminal Miscellaneous petition
In the facts and circumstances, there shall be stay of further proceeding in
Lohardaga P.S. Case No. 170 of 2008 corresponding to G.R. No. 531 of 2008 pending
before the said court till next date.

Accordingly, the instant application is allowed and I.A. No. 338 of 2011 stands
disposed of.

(D.K.Sinha, J)
SD