IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. M.P. No. 1347 of 2009
Sanjay Chamaria .... .... .... Petitioner
Versus
1. The State of Jharkhand
2. Smt. Lalti Devi .... .... .... Opposite Parties
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner : Mr. Indrajit Sinha , Advocate
For the State : Mr. J. Mahto, A.P.P.
04/28.03.2011
Let notice be issued to the complainantopposite party no. 2, on her
present and correct address, under registered cover with A/D as well as by
ordinary process, for which requisites etc. must be filed within a week,
failing to which this petition shall stand rejected without further reference
to the Bench.
Put up this case after three weeks.
In the meantime, there shall be stay of further proceeding in
connection with C.P. Case No. 501 of 2009 pending in the Court of Shri
V.K. Tiwary, Judicial Magistrate, 1st Class, Dhanbad till next date.
(D.K. Sinha, J.)
Anit