High Court Jharkhand High Court

Badri Yadav & Ors vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Badri Yadav & Ors vs State Of Jharkhand on 23 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        I.A. (Cr.) No. 1499 of 2011
                                     In  
                  Cr. Appeal (DB) No. 890 of 2004

        Badri Yadav & ors.                                            ...... Appellants
                                      Versus 
         The State of Jharkhand                              ...... Respondent
                                     ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL
                     HON'BLE MR. JUSTICE R.R. PRASAD  
                                     ­­­­­­­­­
        For the Appellants           :       M/s Nutan Sharma, Advocate
        For the Respondent           :       A.P.P.
                                     ­­­­­­­­­
                       rd
         13/Dated: 23    September, 2011
                                                
        Oral Order
        Per D.N. Patel, J.:

        1.

Learned counsel for the applicants submitted that suffice it will be for 
disposal   of   the   present   interlocutory   application,   looking   to   the   period   of 
custody   of   the   present   applicants   if   this   criminal   appeal   is   fixed   for   final 
hearing, the purpose of filing of this interlocutory application is solved.

2. Having   heard   learned   counsel   for   both   the   sides   and   looking   to   the 
period for which the present applicants are in custody, we hereby direct the 
Registry to get the paper books of this criminal appeal be prepared and Registry 
is also directed to enlist the Cr. Appeal (DB) No. 890 of 2004 on the board of 
final hearing in the first week of March, 2012.

3.  I.A. (Cr.) No. 1499 of 2011 is, accordingly, disposed of as not pressed.

                          (D.N. Patel, J.)

      (R.R. Prasad, J.)
Ajay/