High Court Jharkhand High Court

Smt.Shyam Pari & Ors vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Smt.Shyam Pari & Ors vs State Of Jharkhand on 23 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    A.B.A. No. 519 of 2009
      1. Smt. Shyam Pari
      2. Ramashish Paswan
      3. Mahendra Paswan
      4. Sradha Devi
      5. Munni Devi
      6. Raj Kumari Devi................                                         Petitioners
                                          Versus
      State of Jharkhand & Anr..............                      Opp. Parties
                                          ......
      Coram: Hon'ble Mr. Justice R.K.Merathia
                                          ......
      For the Petitioners                  : Mr. D.K.Chakraverty, Advocate
      For the Opp. Parties                 : Mr. A.P.P.
                                          ......

      Order No. 4                                                         September 2011
                                                           Dated the 23 rd
                                                                                        
      I.A. No. 1784 of 2011

                 Heard the parties.

                 In   view   of   the   grounds   taken   in   the   petition,   the   order   dated 

      21/07/2009

  is   modified   to   the   extent   that   the   time   to   surrender   in   the 

court below as granted to the petitioners, is extended by a further period of 

three weeks from today, subject to the condition that no further extension 

will be granted.

I.A. No. 1784 of 2011 stands disposed of.

Let   the   order   be   communicated  through  FAX  at   the   cost   of   the 

petitioners.

   (R.K.Merathia, J)

Mukund/­