High Court Jharkhand High Court

Mangru Oraon vs State Of Jharkhand on 17 February, 2011

Jharkhand High Court
Mangru Oraon vs State Of Jharkhand on 17 February, 2011
In the High Court of Jharkhand at Ranchi

                         Cr.App. (D.B)No.1081 of 2010

                Mangru Oraon                .......................... .........Appellant

                                  VERSUS

                State of Jharkhand.................................. .........Respondent

        CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
               HON'BLE MR. JUSTICE R. R. PRASAD

                For the Appellant             : Ms.Vani Kumari
                For the Respondent           : Mr. Shekhar Sinha

3/ 17.2.11

. I.A.No.2771 of 2010

This is an appeal against the conviction and sentence. It is barred by time by about 1590

days. There is an application for condonation of delay filed under Section 5 of the Limitation Act by

the appellant, who is in jail.

After hearing both sides, we condone the delay. The appeal will be treated to be

within time. It is admitted. Let lower court records be called for.

(Sushil Harkauli, J.)

( R.R.Prasad, J. )

ND/