Citation : 2022 Latest Caselaw 4780 Jhar
Judgement Date : 29 November, 2022
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.M.P. No. 562 of 2013
------
Arun Kumar Singh ... ... Petitioner Versus The State of Jharkhand & Anr. ... ... Opposite Parties
--------
CORAM: HON'BLE MR. JUSTICE NAVNEET KUMAR
--------
For the Petitioner : Mr. Akhouri Avinash Kumar , Advocate For the State : Mr. A.P.P.
--------
Order No. 04 / Dated: 29th November, 2022
Learned counsel for the petitioner and learned counsel for the State are present.
This case is listed after a long period of time i.e. after 01.07.2015. Let the present status of the case be called for from the concerned Court regarding the status of this 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. Let this case be listed alongwith Cr.M.P. No. 184 of 2011 and Cr.M.P. No. 187 of 2011.
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!