High Court Jharkhand High Court

Raju Tanti vs State Of Jharkhand on 12 October, 2011

Jharkhand High Court
Raju Tanti vs State Of Jharkhand on 12 October, 2011
THE HIGH COURT OF JHARKHAND AT RANCHI
         Cr. Appeal ( DB) No. 428 of 2011
Raju Tanti                                 .....Appellant
                         Versus
The State of Jharkhand               .........Respondent
                    --------

Coram: THE HON’BLE MR. JUSTICE R.K. MERATHIA
THE HON’BLE MR. JUSTICE P.P. BHATT

——–

For the Appellant : Mr. D.K. Chakraverty, Advocate
For the Respondent : APP

——–

Order No. 5 Dated the 12th October, 2011
I.A. No. 1792/2011
Heard.

It is submitted on behalf of the appellant that he has not
gained any advantage by filing this appeal with delay.

On being satisfied with the grounds, the delay of 863 days
in filing the appeal is condoned.

I.A. No. 1792/2011 is disposed of.
Cr. Appeal ( DB) No. 428 of 2011
Admit
Call for the Lower Court Records.
Put up this case on receipt thereof for hearing on the
prayer for bail.

( R.K. Merathia, J)

( P.P. Bhatt, J)

Rakesh/