Jharkhand High Court
Vijay Krishna Jha vs State Of Jharkhand & Anr on 17 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 1417 of 2009
------
Vijay Krishna Jha ... ...... Petitioner
Versus
The State of Jharkhand & Another .. .... ... Opp. Parties
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Subodh Kumar Jha, Advocate
For the State : A.P.P.
-----
04 /17.09.2011
Learned counsel for the petitioner is directed to remove the defects as
pointed out by the Office within two weeks, failing which this revision shall stand
dismissed without further reference to the Bench.
(D.N. Upadhyay, J)
NKC