IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Rev. No. 21 of 2002
Sitaram Agarwal & Ors. ...... Petitioners
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioners : None
For the Opposite Party : A.P.P.
04/25.03.2011
None appears for the petitioners.
This is a petition filed against an order where discharge
application of the petitioners has been rejected.
Perused the record.
The proceeding in S.T. No. 571 of 1996 has been stayed by
this Court on 04.03.2002. In view of the absence of the learned
counsel the petition is not decided on merit. However, the stay
granted by this Court on 04.03.2002 is modified and stay of the
trial is revoked. The trial court will proceed with the trial with
utmost expedition because it is a case where Section 304 B I.P.C. is
involved.
The record of this case should be remitted to the trial court
forthwith.
(Bhagwati Prasad,C.J.)
Biswas/Manish