High Court Jharkhand High Court

Smt.Mazida Khatoon @ Jehara … vs State Of Jharkhand on 3 January, 2011

Jharkhand High Court
Smt.Mazida Khatoon @ Jehara … vs State Of Jharkhand on 3 January, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 3029 of 2010
                                      ...
           1. Smt. Mazida Khatoon @ Johara Khatoon @ Zahara Khatoon
           2. Tabassum Khatoon                     ...   ...         Petitioners
                               ­V e r s u s­
           The State of Jharkhand                  ...     ...         Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Sanjay Kumar, Advocate.
           For the State              : ­ Mr. Amaresh Kumar, APP.
                                      ...
                          
03/03.01.2011

Learned   counsel   for   the   petitioners   is   directed   to   implead 
informant as opposite party no. 2.

Issue  notice  to  opposite  party  no.  2 for   which  requisites  etc 
must be filed within one week both by registered cover with A/D as 
well as by ordinary process.

Put   up   this   case   immediately   after   appearance   of   opposite 
party no. 2.

   (Prashant Kumar, J.)
sunil/