Jharkhand High Court
Sandip Prasad @ Sandip Kumar … vs State Of Jharkhand on 22 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A. B. A. No. 3181 of 2009
---
1. Sandip Prasad alias Sandip Kumar Prasad
2. Sanju Saw alias Sanju Prasad
3. Manoj Saw
4. Madhu Saw ... ... Petitioners
Versus
The State of Jharkhand ... ... Opposite Party
---
CORAM : HON'BLE MR. JUSTICE R. K. MERATHIA
---
For the Petitioners : Mrs. Niki Sinha, Advocate
For the Opposite Party : A.P.P.
---
5. 22.02.2011
: I. A. No. 270 of 2011:
Prayer has been made for extension of time of surrender
of petitioner no. 1 – Sandip Prasad alias Sandip Kumar Prasad.
Heard.
On being satisfied, time to surrender of petitioner no. 1 is
extended by two weeks from today.
The order dated 27.03.2010 modified to this extent only.
It is made clear that no further time will be granted on any
ground whatsoever.
I. A. No. 270 of 2011 stands disposed of.
As prayed, order may be sent to the concerned court by
FAX at the cost of the petitioner.
(R. K. Merathia, J.)
R. Shekhar Cp 3