Jharkhand High Court
Mantu Singh vs State Of Jharkhand on 19 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (S.J.) No. 486 of 2011
---
Mantu Singh … … Appellant
Versus
The State of Jharkhand … … Respondent
—
CORAM : HON’BLE MR. JUSTICE R. K. MERATHIA
—
For the Appellant : Mr. D. K. Chakraverty, Advocate
For the Respondent : A.P.P.
—
Order No. 4 Dated, 19th day of September 2011
Heard.
Admit.
Issue notice.
Call for the lower court records.
Put up this case for hearing on the prayer for bail after the
receipt thereof.
(R. K. Merathia, J.)
R. Shekhar Cp 3