IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 1074 of 2008
1. Surendra Das Adhikari
2. Ajit Adhikari............... Petitioners
Versus
State of Jharkhand & Anr.............. Opp. Parties
......
Coram: Hon’ble Mr. Justice R.K.Merathia
……
For the Petitioner : Mr. A.K.Sahani, Advocate
For the Opp. Parties : Mr. A.P.P.
……
Order No. 4 September 2011
Dated the 17th
Defects ignored.
This case arises out of the order dated 05/02/2008, passed by
the SubDivisional Magistrate, Bundu, Ranchi, in Case No. M16 of 2008
initiating a proceeding under Section107 Cr. P.C.
No grounds have been made out for any interference with the
impugned order after expiry of about three and half years from passing of
the said order. Accordingly, this petition is dismissed.
(R.K.Merathia, J)
Mukund/