High Court Jharkhand High Court

Sadhucharan Mahato & Anr vs State Of Jharkhand on 25 July, 2011

Jharkhand High Court
Sadhucharan Mahato & Anr vs State Of Jharkhand on 25 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P.No.1011 of 2011
            Sadhucharan Mahato & Anr.       ... ... ...Petitioner(s)
                               -Versus-
            The State of Jharkhand & Anr. ...     ...   ...Opp. Parties
                               ------------
            CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Akshay Kumar Mahato, Advocate(s).
            For the State:                A.P.P.
                                 -------------
02/ 25.07.2011

Let the informant be impleaded as the Opp. Party No.2 and upon
her such impleadment let notice be issued to her on her present and correct
address, under registered cover with A/D as well as by ordinary process to
which requisites etc. must be filed within one week, failing to which this petition
shall stand rejected without further reference to the Bench.

Put up this case on 10th August, 2011.

Learned Counsel for the petitioner submits that the petitioners
are father and brother of the husband of the informant and therefore they are
not at all concerned with the family affairs of the contesting parties and
therefore stay may be granted of the further proceeding in the lower court.

Prayer is allowed.

In the meantime, there shall be stay of further proceeding in
Boram P.S. Case No.05 of 2011, corresponding to G.R.No.1120 of 2011,
pending in the Court of the Chief Judicial Magistrate, Jamshedpur till the next
date.

[D.K.Sinha,J.]
P.K.S.