High Court Jharkhand High Court

Tularam Nayak vs State Of Jharkhand on 2 May, 2011

Jharkhand High Court
Tularam Nayak vs State Of Jharkhand on 2 May, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                         Cr. Rev. No. 891 of 2009
                 Tularam Nayak                        ...      ...       ...     Petitioner
                                                 Versus
                 The State of Jharkhand                    ...         ...   ...      Opp. Party
                                         ------
                 CORAM:        THE HON'BLE MR. JUSTICE D.K. SINHA
                                         ------
                 For the Petitioner      : Mr. R.S. Mazumdar, Adv.
                 For the State           : A.P.P.
                                         ------

09/02.05.2011

One week’s time as prayed for is granted for fresh notice upon the opposite party no. 2 on
his present and correct address, under registered cover with A/D as well as by ordinary process
failing to which this criminal revision shall stands rejected without further reference to the Bench.

Put up this revision after three weeks.

( D.K. Sinha, J.)
M.M.