Jharkhand High Court
Thakuwa Munda & Anr. vs State Of Jharkhand on 17 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.) No.168 of 2011
1. Thakuwa Munda
2. Sawna Munda ... ... Appellants
Versus
The State of Jharkhand .... ... Respondent
---
CORAM: HON'BLE MR. JUSTICE R.K. MERATHIA
HON'BLE MR. JUSTICE R.R. PRASAD
---
For the Appellants : none
For the State : A.P.P. :
---
I.A. No.317 of 2011
03/ 17.03.2011
. Nobody appeared on behalf of the appellants.
Heard learned counsel appearing for the State.
However, on being satisfied with the grounds made in the
interlocutory application, the delay of 27 days in filing the appeal is
condoned.
I.A. No.317 of 2011 is disposed of.
Cr. Appeal (D.B.) No.168 of 2011
Admit.
Issue notice.
Call for the L.C.R.
Put up this case on receipt thereof for considering the prayer for bail of
the appellants.
(R.K. Merathia, J.)
( R.R. Prasad, J.)
Ravi/