IN THE HIGH COURT OF JHARKHAND, RANCHI
Cr. Revision No. 451 of 2011
Simdega Catholic Diocese .... .... .... Petitioner
Versus
1. The State of Jharkhand
2. Jyotsna .... .... .... Opposite Parties
CORAM: THE HON'BLE MR. JUSTICE D.K. SINHA
For the Petitioner : Mr. Sumeet Gadodia, Advocate
For the State : A.P.P.
02/22.07.2011
Let notice be issued to the opposite party no. 2, 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 a week, failing to which
this application shall stand rejected without further reference to the Bench.
Put up this case on 10th August, 2011.
In the meantime, there shall be stay of further proceeding in
Complaint Case No. 1692 of 2009 pending before Shri Gulam Haidar,
learned Judicial Magistrate, Ranchi till next date.
(D.K. Sinha, J.)
Anit