High Court Jharkhand High Court

Rashid Ansari & Anr vs State Of Jharkhand on 10 February, 2011

Jharkhand High Court
Rashid Ansari & Anr vs State Of Jharkhand on 10 February, 2011
                      IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                          Criminal Appeal (DB) No.102 of 2011
                      1. Rashid Ansari
                      2. Mukhtar Ansari                                  ...      ...     Appellants
                                               Versus
                      The State of Jharkhand             ...   ....  ..... ...        Respondent
                                            ------
                      CORAM:       HON'BLE MR. JUSTICE SUSHIL HARKAULI
                                   HON'BLE MR. JUSTICE R.R. PRASAD
                                            ------
                      For the Appellant:    Mr. Ranjit Kumar, Advocate
                      For the Respondent:   M/s T.N. Verma, A.P.P.
                                            -----
02/10.02.2011

The appeal is admitted.

Send for the lower Court record.
The prayer for bail will be considered after receipt of the lower Court
record.

(Sushil Harkauli, J.)

(R.R. Prasad, J.)
NKC