IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P.No.1593 of 2007.
-----
Shri Sumit Bajla ... .. . .Petitioner
. Versus
The State of Jharkhand ..., Opp.party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioner : Mr.R.K.Bhargava
For the State : Mr. Sekhar Sinha, A.P.P.
------
06/17.10.2011
. This application is admitted.
Since, Shri Sekhar Sinha, learned A..P.P. appears
for the State of Jharkhand, no notice is required to be issued.
Let this application be placed for hearing along-
with Cr. M.P.No. 530/07, Cr. M.P. No. 173/07 and Cr. M.P. No.
1660/06.
Till disposal of this case, further proceeding in
G.R.No. 511/2006s arising out of Gua P.S.case nop.63/06
shall remain stayed.
( Prashant Kumar,J.)
Raman/Cp3.