Citation : 2022 Latest Caselaw 3442 Jhar
Judgement Date : 29 August, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 547 of 2014
------
Kaushik Ghosh ... ... Petitioner Versus
1. The State of Jharkhand
2. Forest Beat Officer, (Forester), Mandar Forest Area ... ... Opposite Parties With Cr.M.P. No. 548 of 2014 Kaushik Ghosh ... ... Petitioner Versus
1. The State of Jharkhand
2. Forest Beat Officer, (Forester), Mandar Forest Area ... ... Opposite Parties
--------
CORAM: HON'BLE MR. JUSTICE NAVNEET KUMAR
--------
For the Petitioners : Mr. Rohitashya Roy, Advocate For the State : Mr. Bishambhar Shastri, A.P.P.
(Cr.M.P. No. 547 of 2014) : Mr. Tapash Roy, A.P.P.
(Cr.M.P. No. 548 of 2014)
--------
Order No. 04 / Dated: 29 August, 2022 th
Learned counsel for the petitioners and learned counsels for the State, are present.
Learned counsel for the petitioners is directed to hand over a copy of the petition to the learned counsels for the State.
Learned counsels for the State are directed to file counter in their respective cases positively by the next date.
These cases have been listed after a long period of time i.e. after 06.05.2014. Let the present status of these cases be called for from the concerned Court regarding the status of these cases in the light of the judgment passed by the Hon'ble Supreme Court in the case of Asian Resurfacing of Road Agency Private Ltd. & Another Versus C.B.I. reported in (2018) 16 SCC 299.
The report must be received within four weeks from the date of receipt of this order.
Let this order be communicated either through FAX or Email.
J.Minj (Navneet Kumar, J.)
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!