High Court Jharkhand High Court

Rabindra Ram vs State Of Jharkhand & Anr on 19 October, 2011

Jharkhand High Court
Rabindra Ram vs State Of Jharkhand & Anr on 19 October, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                  A.B.A. No. 3098 of 2011
                                        ------
             Rabindra Ram                                       ...    ......      Petitioner
                                         Versus

             1. The State of Jharkhand
             2. Sushila Devi                      ....   ...    ....   ...        Opp. Parties
                                         ------

             CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                      ------
             For the Petitioner       :      Mr. Deepak Kumar, Advocate
             For the Opp. Party       :      A.P.P.
                                             -----

02    /19.10.2011

Issue notice to O.P. No.2 through registered cover with A.D. as well as through

ordinary process for which requisites etc. must be filed by 21.10.2011.

List the case after return of the notice.

Till the next listing no coercive step shall be taken against the petitioner in

connection with Complaint Case No.675 of 2009, pending in the Court of Sri Ashok

Kumar Jha, Judicial Magistrate, 1st Class, Daltonganj.

(D.N. Upadhyay, J)
NKC