Jharkhand High Court
Meena Devi & Anr. vs State Of Jharkhand on 21 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 164 of 2011
1. Meena Devi
2. Pradeep Kumar Gupta ... Appellants
Versus
State of Jharkhand ... ... ... ... Opposite Party
------
CORAM: THE HON'BLE MRS. JUSTICE JAYA ROY
------
For the Appellants :M/s S.K. Samanto
For the State : Mr. S. Maji, A.P.P.
------
02/21.02.2011
This appeal will be heard.
Issue notice.
Call for the lower court records.
Learned counsel for the appellants submits that both the
appellants have already been granted provisional bail by the trial Court vide
order dated 20.01.2011.
During the pendency of this appeal, the provisional bail granted to
the appellants, by the trial Court, vide order dated 20.01.2011 is hereby
confirmed on the same bail bonds.
( Jaya Roy , J)
Satayendra