Jharkhand High Court
Bihari Sao vs State Of Jharkhand on 25 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 299 of 2011
Bihari Sao Appellant
Versus
The State of Jharkhand Respondent
---
CORAM: The Hon'ble Mr. Justice R.K. Merathia
The Hon'ble Mr. Justice R.R. Prasad
For the Appellant: Md. Zaid Ahmad, Advocate
For the State: APP
---
I.A. No. 601/2011
2.25.04.2011
The instant interlocutory application has been filed on
behalf of the appellant for condonation of delay of seven days in filing
this appeal.
Heard.
Having been satisfied with the grounds offered, delay is
condoned. I.A. is disposed of.
(R.K. Merathia, J)
(R.R. Prasad, J)
Ranjeet/