Jharkhand High Court
Sanjeev Ranjan vs State Of Jharkhand on 22 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1315 of 2011
Sanjeev Ranjan ... ... ... Petitioner
Versus
1.The State of Jharkhand
2. Bindu Kumari ... ... ... Opposite Parties
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Om. P. Singh, Advocate
For the State : Mr. T. Kabiraj, A.P.P.
03/22.06.2011
Learned counsel is directed to add the complainant as O.P. No.2 in this
application.
Issue notice to the O.P. No.2 for which requisites etc. under registered
cover with A/D as well as under ordinary process must be filed within one week,
failing which this application as against her shall stand rejected without further
reference to a Bench.
(H.C. Mishra, J.)
Satayendra