High Court Jharkhand High Court

Joel Dungdung vs State Of Jharkhand on 22 July, 2011

Jharkhand High Court
Joel Dungdung vs State Of Jharkhand on 22 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cr. Appeal ( DB) No. 358 of 2011

          Juel Dungdung                                 .....Appellant
                                   Versus
          The State of Jharkhand                    .....Respondent

          Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
                   THE HON'BLE MR. JUSTICE P.P. BHATT
                              ---------

For the Appellant : Mr. Rajendra Prasad Gupta, Advocate
For the State : APP

Order No. 03 Dated the 22nd July, 2011

——–

I.A. No. 865 of 2011

It is submitted by Mr. R.P. Gupta, learned counsel for the
appellant, that due to the reasons mentioned in this I.A., there was
delay of about 273 days in filing this appeal and that the appellant
has not gained any benefit due to such delay.

Heard.

On being satisfied with the grounds, the delay of 273
days in filing this appeal is condoned.
I.A. No. 865 of 2011 is disposed of.

Cr. Appeal ( DB) No. 358 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)

( P.P. Bhatt, J)
Rakesh/