IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P. (Cr) No. 26 of 2011
---
Ramchandra Sao @ Ramchandra Pd. Sahu & others Petitioners
Versus
The State of Jharkhand & another Respondents
—
CORAM: The Hon’ble Mr. Justice R.K. Merathia
—
For the Petitioners: Mr. Indrajit Sinha, Advocate
For the Respondents: JC to GP-III
—
Order No. 04 Dated 22nd July, 2011
The State counsel accepts notice on behalf of the respondent
no. 1.
Issue notice to the respondent no. 2, as to why relief sought for
in this application, be not granted at the admission stage itself, for
which requisites by Speed Post must be filed by Monday, failing
which this application, as against the concerned respondent, shall
stand rejected without further reference to a Bench.
Put up on 26.08.2011.
(R.K. Merathia, J)
Ranjeet/