High Court Jharkhand High Court

Ashok Say & Ors vs State Of Jharkhand on 16 August, 2011

Jharkhand High Court
Ashok Say & Ors vs State Of Jharkhand on 16 August, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cr. Appeal ( Jail) ( DB) No. 411 of 2007

          Ashok Soy & Others                      .....Appellants
                            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 Appellants : Mr. Amit Keshri, A.C.

          For the State       : APP

          Order No. 05                             Dated the 16th August, 2011
                               --------
          I.A. No. 1179 of 2011

This I.A. has been filed for bail on behalf of appellant no.
3-Milan Toppo.

It appears that initially it was a Jail Appeal but then
different sets of counsel appeared on behalf of appellant nos. 1, 2
and 3. This practice was deprecated by order dated 5.6.2008, passed
in I.A. No. 1534 of 2008 in Cr. Appeal (DB) No. 272 of 2002.

Accordingly, let this I.A be delisted with liberty to the
appellant to move for listing the case after filing Vakalatnama on
behalf of the appellants through one set of counsel.

( R. K. Merathia, J)

( P.P. Bhatt, J)
Rakesh/