IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal No.226 of 2011
Nirmala Devi @ Pago Devi and Ors. ... ... Appellants.
Vs.
State of Jharkhand ... ... Respondents.
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Appellants : Mr. M.K.Sah, Advocate
For the State : Mr.R.C.P.Sah, A.P.P.
02/19.04.2011
I.A.NO.451/2011
Heard counsel for the appellant and the counsel for
the State.
The appellants have filed the instant interlocutory
application for condoning the delay of 14 days in filing
the instant criminal appeal. As sufficient has has been
shown for condoning the delay, the delay in filing the
appeal is condoned.
Accordingly, the I.A. Is allowed.
Put up this appeal on 25.04.2011 under the heading
for admission.
(Jaya Roy.J.)
Biswas