IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 1348 of 2003
Puran Mahto ... ... ... ... ... Appellant
Versus
The State of Jharkhand ... ... ... Respondent
------
CORAM: HON’BLE MR. JUSTICE D. N. PATEL
HON’BLE MR. JUSTICE R. R. PRASAD
—–
For the Appellant: Mr. R.S. Mazumdar
For the Respondent: Mr. A.P.P.
——
nd
07/Dated: 2 September, 2011
I.A. No. 05 of 2011
1. Counsel for the applicant submitted that this application has been preferred
mainly for fixing an early date of final hearing of the instant application as the
appellant is in jail and much time has been lapsed for his judicial custody.
2. Having heard learned counsel for both sides and looking to the period of
detention of the present applicant, we fix 22nd September, 2011 as the date for final
hearing of the instant criminal appeal.
3. I.A. No.05 of 2011 stands disposed of.
(D. N. Patel, J)
(R. R. Prasad, J)
Manoj/cp.2