Jharkhand High Court
Mitu Ansari @ Manish Munjani vs State Of Jharkhand on 27 June, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (SJ)No. 380 of 2011
Mitu Ansari @ Manish Munjani ............. Appellant
-- Versus --
The State of Jharkhand ......... ... Respondent
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. Md.Sajid Yunus 'Waris'
For the State : Mr. V.S.Jha, A.P.P.
----
02/ 27.06.2011
This application shall be heard.
Issue notice.
Call for the lower court records.
The bail matter will be considered after the
receipt of the lower court records.
The counsel for the appellant will deposit the
cost of the Fax to communicate this order to the court
concerned.
( Jaya Roy, J.)
SI/