Jharkhand High Court
Mangal Samad vs State Of Jharkhand on 5 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal No. 499 of 2011
Mangal Samad ... Appellant
Versus
The State of Jharkhand ...... Respondent
CORAM : HON'BLE THE ACTING CHIEF JUSTICE
HON'BLE MR.JUSTICE P.P.BHATT
....
For the Appellant : Ms Vani Kumari,Adv.
For the Respondent : A.P.P.
Order No.3 Dated- 5th September, 2011
1. This criminal appeal has been preferred after a delay of 1228 days but
since the accused is in jail, therefore, the delay in filing the appeal is
condoned. However, office is directed to check whether any appeal has
been preferred by the same accused or by co-accused and if any appeal has
been preferred by the same accused earlier any by co-accused then all the
matter may be listed together. I.A. No. 1611 of 2011 stands disposed of.
2. This appeal is admitted for hearing.
3. Call for the lower court records.
( Prakash Tatia, A.C.J. )
( P. P. Bhatt, J )
G.Jha/