High Court Jharkhand High Court

Sudhir Kumar Mandal vs State Of Jharkhand & Ors. on 4 April, 2011

Jharkhand High Court
Sudhir Kumar Mandal vs State Of Jharkhand & Ors. on 4 April, 2011
                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                           W.P.(S) No.416 of 2007

       Sudhir Kumar Mandal                                 ...                Petitioner
                           Versus
       The State of Jharkhand through the Director General
       of Police, Jharkhand & others                       ...                Respondents
                                          -----
   CORAM      : HON'BLE MR. JUSTICE J.C.S. RAWAT

          For the Petitioner              :      Mr. Anjani Kr. Verma
          For the Respondents             :      Mr. J.C. to Sr. S.C.II
                                          ----

                 I.A. No.672 of 2007

4/4.04.2011

After due consideration of the submission of the learned counsel for the
parties; I have gone through the containts of the amendment application.

The amendment application is allowed.
Let the amendment be incorporated, as stated in para-5 of the said I.A., in
the writ petition by red ink.

The respondents, if desires, may file additional counter affidavit to the
amended petition within three weeks thereafter.

(J.C.S. Rawat, J.)

R.Kumar