Jharkhand High Court
Balram Oraon vs State Of Jharkhand on 19 August, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M. P. No. 1018 of 2011
Bali Oraon ... ... Petitioner
Versus
The State of Jharkhand ... ... Opp. Party
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Petitioner : Mr. I. Ahmad, Advocate
For the State : A.P.P.
-----
4/19.08.2011
Having heard learned counsel for the petitioner and being
satisfied with the grounds shown in the petition, the same is
allowed and B.A. No. 1803 of 2011 is restored to its original file.
Accordingly, this Cr. M.P. stands disposed of.
(R.R. Prasad, J.)
AKT