High Court Jharkhand High Court

Sabitri Kumari vs State Of Jharkhand & Anr on 20 July, 2011

Jharkhand High Court
Sabitri Kumari vs State Of Jharkhand & Anr on 20 July, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       Criminal Revision No. 350 of 2011
                                   ---

Sabitri Kumari … … Petitioner
Versus

1. The State of Jharkhand

2. Sanjay Ravidas … … Opposite Parties

CORAM : HON’BLE MR. JUSTICE R. K. MERATHIA
: HON’BLE MR. JUSTICE P. P. BHATT

For the Petitioner : M/s. J. Dubey & Brij Bihari Sinha
Advocate
For the Opposite Party No. 2: Mr. Awanish Ranjan Mishra, Advocate

Order No. 6 Dated, 20th day of July 2011
As prayed, counsel for opposite party no. 2 is permitted to
file second copy of the supplementary affidavit after serving it on Mr.
Sinha in course of the day. He submitted that today opposite party no.
2 is appearing in the examination held by J.A.C., therefore the case
may be adjourned for some other day.

Mr. Sinha submitted that petitioner has come from
Lohardaga.

As prayed on behalf of opposite party no. 2 put up this
case on 27.7.2011 on which date, opposite party no. 2 will remain
present in court physically with an amount of Rs. 1,000/- as travelling
cost for today and the next date.

(R. K. Merathia, J.)

(P. P. Bhatt, J)

R. Shekhar Cp 2