IN THE HIGH COURT OF JHARKHAND AT RANCHI
I.A. (Cr.) No. 1212 of 2011
In
Cr. Appeal (DB) No. 1178 of 2004
Gaffar Ansari ...... Appellant
Versus
The State of Jharkhand ...... Respondent
CORAM: HON'BLE MR. JUSTICE D.N. PATEL
HON'BLE MR. JUSTICE R.R. PRASAD
For the Appellant : Mr. Sanjay Kumar, Advocate
For the Respondent : A.P.P.
rd
06/Dated: 23 September, 2011
Oral Order
Per D.N. Patel, J.:
1.
Learned counsel for the applicant submitted that suffice it will be for
disposal of the present interlocutory application, looking to the period of
custody of the present applicant if this criminal appeal is fixed for final hearing,
the purpose of filing of this interlocutory application is solved.
2. Having heard learned counsel for both the sides and looking to the
period for which the present applicant is in custody, we hereby direct the
Registry to get the paper books of this criminal appeal be prepared and Registry
is also directed to enlist the Cr. Appeal (DB) No. 1178 of 2004 on the board of
final hearing in the first week of March, 2012.
3. I.A. (Cr.) No. 1212 of 2011 is, accordingly, disposed of as not pressed.
(D.N. Patel, J.)
(R.R. Prasad, J.)
Ajay/