IN THE HIGH COURT OF JHARKHAND AT RANCHI
W.P.(PIL) No. 1530 of 2009
Yuva Shakti Manch, Bokaro ...... Petitioner
Versus
State of Jharkhand & Others ...... Respondents
CORAM : HON'BLE THE CHIEF JUSTICE
HON'BLE MR. JUSTICE D.N.PATEL
For the Petitioner : J.C. to Mr. Ajit Kumar, Advocate
For the Respondent : Mr. D.K.Dubey, G.P.I
For the Respondent UOI : Mr. FaizurRahman, CGC
For the Accused No. 6 : Mr. Bhanu Kumar, Advocate
15/17.02.2011
The Investigating Officer has so far not shown result
notwithstanding the earlier orders. Learned Government Pleader
seeks two week more time to impress upon the Court as to what
steps have been taken on behalf of the Investigating Officer.
Learned counsel appearing for accused No. 6,
Ratan Kumar Singh, urges that his bail application is not being
disposed of by the learned Special Judge .
We think that learned Special Judge is doing things
judiciously. He will dispose of the bail application on the next date
of hearing.
Put up this case after two weeks on 04.03.2011.
(Bhagwati Prasad,C.J.)
(D.N.Patel, J.)
Dey/Birendra