Citation : 2022 Latest Caselaw 2694 Jhar
Judgement Date : 15 July, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 2845 of 2013
------
Mathur Gope & Ors. ... ... Petitioners Versus The State of Jharkhand & Anr. ... ... Opposite Parties With Cr.M.P. No. 1369 of 2013 Balendu Shekhara @ Balendu Shekhar ... ... Petitioner Versus The State of Jharkhand & Anr. ... ... Opposite Parties
--------
CORAM: HON'BLE MR. JUSTICE NAVNEET KUMAR
--------
For the Petitioners : Mr. Ayush Aditya, Advocate : Mr. Chandrajit Mukherjee, For the State : Mr. Santosh Kr. Shukla, A.P.P.
: Mr. Md. Hatim, A.P.P.
--------
Order No. 16 / Dated: 15th July, 2022 Learned counsel for the parties are present. These cases have been listed after a long period of time. Let the present status of these cases be called for from the concerned Court regarding the status of these case 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!