Jharkhand High Court
Manoj Choudhary & Ors vs State Of Jharkhand on 21 October, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Appeal(S.J.) No.895 of 2010
-----
1.Manoj Choudhry
2.Pappu Choudhary
3.Sonu Choudhary
4.Niranjan Choudhary
5.Madan Mohan Choudhary @ Madan Choudhary .Appellants.
. Versus
The State of Jharkhand ..., Respondent
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Appellant : Mr. Anil Kumar.
For the Respondent : A.P.P.
------
05/21.10.2011
. It appears that appellants were granted
provisional bail by the trial court on 20.09.2010 for one
month. Thereafter, period of provisional bail was never
extended nor appellants surrendered in the court below.
Thus, appellants are directed to surrender in the
court below by 08.11.2011 and file surrender certificate by
11.11.2011. If the same is not filed on the date fixed, this
appeal will be dismissed without further reference to the
Bench.
( Prashant Kumar,J.)
Raman/Cp3.