High Court Jharkhand High Court

Sushila Devi & Ors vs State Of Jharkhand & Anr on 20 April, 2011

Jharkhand High Court
Sushila Devi & Ors vs State Of Jharkhand & Anr on 20 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr.M.P.No.1797 of 2008
            Sushila Devi Jain & Ors. ...     ... ... ...Petitioner(s)
                                -Versus-
            The State of Jharkhand & Anr. ...      ...   ...Opp. Parties
                                ------------
            CORAM:       THE HON'BLE MR. JUSTICE D.K.SINHA


            For the Petitioner(s):        Mr. Prabhat Kumar Sinha, Advocate(s).
            For the State:                A.P.P.
                                 -------------
03/ 20.04.2011

Let notice be issued to the Opposite Party No.2, on his present
and correct address, under registered cover with A/D as well as by ordinary
process, to which requisites etc. must be filed within one week, failing to which
this petition shall stand rejected without further reference to the Bench.

Put up this petition on 13th May, 2011.

In the meantime, there shall be stay of further proceeding in Sadar
P.S. Case No. 95 of 2007, corresponding to G.R.No.420 of 2007 (T.R.No.971 of
2008), pending in the Court of Shri Satrunjay Kumar Singh, Judicial Magistrate,
1st Class, Hazaribag till the next date.

[D.K.Sinha,J.]
P.K.S.