Jharkhand High Court
Prem Chand Mardi vs State Of Jharkhand on 7 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4172 of 2010
Prem Chand Mardi ... ....Petitioner
Vs.
The State of Jharkhand & Anr... .... ....Opposite Parties
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Tejo Mistri
For the State: Mrs. M. Palit , APP
3/07.04.2011
: on the last date i.e. on 23.3.2011, petitioner was directed
to file his salary slip through supplementary affidavit but the same has
not been filed.
Under the aforesaid circumstance, interim order passed on
6.1.2011 is hereby vacated.
As prayed by petitioner, put up this case after two weeks.
Let this order be communicated to the court below as well as to
the Superintendent of Police, Jamshedpur through ‘FAX’ for taking
necessary action.
( Prashant Kumar,J.)
Sharda/-