IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.1151 of 2007
Putul Ranii Dey & 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. Jyoti Prasad Sinha, Advocate(s).
For the State: A.P.P.
For the O.P.No.2: Mr. A.K.Das, Advocate.
-------------
10/ 04.04.2011
Let L.C.R. of Sessions Trial No.112 of 2007, arising out of Mandu
(west) P.S. Case No. 269 of 2005, corresponding to G.R.No.1864 of 2005 be
called for from the Court of the Additional Sessions Judge, F.T.C.-VIII,
Hazaribagh.
On the request of the Counsel for the Opposite Party No.2, let this
petition be put up on 20.04.2011.
In the meantime, interim order shall continue till the next date.
[D.K.Sinha,J.]
P.K.S.