High Court Jharkhand High Court

Devendra Kumar Roy vs State Of Jharkhand Through Cbi on 25 February, 2011

Jharkhand High Court
Devendra Kumar Roy vs State Of Jharkhand Through Cbi on 25 February, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           Cr. Appeal (S.J.) No.178 of 2011
             Devendra Kumar Roy                              ...      ... Appellant
                           Versus
             The State of Jharkhand through C.B.I.         ...      ...     Respondent
                                  -----
             CORAM:         HON'BLE MR. JUSTICE R.R. PRASAD
                                 -----
             For the Appellant          : Mr. A.K. Mehta, Advocate
             For the C.B.I.             : Mr. Md. Mokhtar Khan, Advocate
                                 -----
  2/25.02.2011

. This appeal will be heard along with Cr. Appeal Nos.65, 68, 69,

70, 71 & 104 of 2011 as well as other connected Appeals, in which lower court

records has already been called for.

Issue notice.

Provisional bail granted to the appellant, by learned Special

Judge-IV, C.B.I. (A.H.D. Scam Cases), Ranchi, in connection with R.C. Case

No.49(A)/1996, is hereby, made absolute.

(R.R. Prasad, J.)
Ravi/