High Court Jharkhand High Court

Hardayal Sahu vs State Of Jharkhand Th C.B.I. on 4 July, 2011

Jharkhand High Court
Hardayal Sahu vs State Of Jharkhand Th C.B.I. on 4 July, 2011
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                          Cr. Appeal (S.J.) No. 1276 of 2006
                            Mahabir Prasad                    ...    ...   ...         Appellant
                                                       Versus
                            The State of Jharkhand through C.B.I ... ...   ...       Respondent
                                                       With
                                          Cr. Appeal (S.J.) No. 1285 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1323 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1321 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1307 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1343 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1424 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1288 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1292 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1342 of 2006
                                                       With
                                          Cr. Appeal (S.J.) No. 1319 of 2006
                                                       ­­­­­­
                            CORAM         : HON'BLE MRS. JUSTICE JAYA ROY
                                           
                            For the Appellants : Mr. Pandey Niraj Rai, Advocate
                            For the C.B.I       : Mr. Md. Mokhtar Khan

        
07/04.07.2011

  From the office note  I find that though the case diary was called for 
vide order dated 15.04.2011 passed in this appeal, but till date case diary 
has not been received by the office of this Court.

Office   is   directed   to   send   a   reminder   to   the   Court   concerned/ 
authority concerned to send the case diary of this case immediately before 
this Court through special messenger.

Put up these appeals for final hearing after receipt of the case diary.

(Jaya Roy, J.)

Satayendra