High Court Jharkhand High Court

Yuva Shakti Manch, Bokaro Unit vs State Of Jharkhand & Ors on 8 March, 2011

Jharkhand High Court
Yuva Shakti Manch, Bokaro Unit vs State Of Jharkhand & Ors on 8 March, 2011
                                    IN THE HIGH COURT OF JHARKHAND, RANCHI
                                      W.P. (PIL) No. 1530 OF 2009

         Yuva Shakti Manch, Bokaro                ..................              Petitioner
                                                             Vs.
         The State of Jharkhand & Ors.            ..................              Respondent
                                                             -------

         CORAM                             HON'BLE THE CHIEF JUSTICE
                                         HON'BLE MR.JUSTICE D.N.PATEL

         For the Appellant/Petitioner                      JC to Mr. Ajit Kumar

         For the Respondent                                Mr. D.K. Dubey, G.P.I
                                                           ---------

  17 / 08.3.2011

One of the officers, who was at large, has been arrested soon after the

Court took a serious view. This shows that all the pretext which had been made by the

Investigating Agency are farce. Yet, in the interest of justice, one more time is granted till

Friday (11.3.2011) to make further arrest.

Put up this case on Friday (11.3.2011).

(Bhagwati Prasad,C.J.)

(D.N.Patel,J.)
dey/SI