High Court Jharkhand High Court

Surendra Prasad vs State Of Jharkhand & Ors on 16 March, 2011

Jharkhand High Court
Surendra Prasad vs State Of Jharkhand & Ors on 16 March, 2011
                 IN THE HIGH COURT OF JHARKHAND, RANCHI
                           W.P.(S) No.2463 of 2007

          Surendra Prasad                                  ...        Petitioner
                             Versus
          The State of Jharkhand & others       ...                   Respondents
                                        -----
   CORAM        : HON'BLE MR. JUSTICE J.C.S. RAWAT

          For the Petitioner         :         Mr. Atanu Banerjee
          For the Respondents        :         J.C. to G.A.
                                     ----

5/16.03.2011

Respondent No.1 to 5 are represented by State Counsel. Issue notice to
Respondent No.6 & 7, on taking steps by both ways within a week.

Notice be made returnable with six weeks.
Post this matter thereafter.

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

R.Kumar