IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr.) No. 110 of 2011
Rajesh Brahmchari @ Brahmchari Rajesh Jain Petitioner
Versus
State of Jharkhand & Bharat Kumar Modi ... .. Respondents
With
W.P. (Cr.) No. 133 of 2011
1.Rajesh Brahmchari @ Brahmchari Rajesh Jain
2.Rajendra Kumar Jain Doshi
3.Ravi Jain
4.Raju Jain
5.Vijay Jain
6.Satendra Jain Petitioners
Versus
The State of Jharkhand & Arvind Kumar Singh(A.K.Singh)
.. .. .. Respondents
-------
CORAM: HON’BLE THE ACTING CHIEF JUSTICE
—–
For the Petitioner : M/s Vikas Kihsore, Shiv Prasad
For the Respondents : S.C II
Order No. 02 ------ Dated 2nd September, 2011
Learned counsel for the petitioners submitted that as per
his knowledge, total five F.I.Rs have been submitted and in one
of the cases, police submitted final report and in two of the
cases, this Court passed order that no coercive step may be
taken against the petitioners and those cases are – W.P.(Cr.) No.
445 of 2010 and W.P.(Cr.) No. 8 of 2011.
It appears from the facts of the case that F.I.Rs were filed
in June, 2010 and the Court would like to know whether the
investigation has been completed in these cases or not including
in those cases, wherein this Court has ordered not to take
coercive steps against the petitioners.
The State may submit counter affidavit.
List W.P.(Cr.) No. 445 of 2010 and W.P.(Cr.) No. 8 of 2011
along with these writ petitions.
List all these four matters on 16th September, 2011.
Meanwhile, no coercive steps may be taken against the
petitioners in W.P. (Cr.) No. 110 of 2011 and W.P.(Cr.) No. 133
of 2011.
(Prakash Tatia, A.C J)
Dey/-Alankar/-