Jharkhand High Court
Bonga Singh Munda & Anr vs State Of Jharkhand on 4 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal D.B. No. 370 of 2011
Bonga Singh Munda & Others ......Appellants
Versus
State of Jharkhand .......Respondent
CORAM : The Hon'ble Mr. Justice R.K. Merathia
:The Hon'ble Mr. Justice D.N. Upadhyay.
-----
For the Appellant : Mr. A.K. Dey, Advocate
For the State : APP
——
Order No.2 Dated the 4th July, 2011
I.A. No. 919 of 2011
Heard.
On being satisfied with the grounds, the delay of 21 days in
filing the appeal is condoned.
I.A. No. 919 of 2011 is disposed of.
Cr. Appeal D.B. No. 370 of 2011
Admit
Issue Notice.
Call for the lower court records.
Put up thereafter for hearing on the prayer for bail.
( R.K. Merathia, J)
(D.N. Upadhyay, J)