Jharkhand High Court
Tuplal Yadav & Anr vs State Of Jharkhand on 8 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2413 of 2010
1. Tuplal Yadav
2. Mangru Kisku @ Mangu Kisku ... ... Petitioners
Versus
The State of Jharkhand ... ... Opp. Party
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioners : Mr. T.K. Sinha, Advocate
For the State : A.P.P.
-----
4/08.07.2011
Learned counsel for the petitioners submits that since
both the petitioners have been acquitted by the trial court, no order
needs to be passed on the request letter sent by the trial court.
In view of the submission, no order is required to be made
on the report submitted by the trial court.
(R.R. Prasad, J.)
AKT