High Court Jharkhand High Court

Ghatma Oraon & Anr vs State Of Jharkhand & Ors on 4 April, 2011

Jharkhand High Court
Ghatma Oraon & Anr vs State Of Jharkhand & Ors on 4 April, 2011
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                              Cr. Appeal (S.J.) No. 115 of 2011
                           1. Ghatma Oraon
                           2. Sandeep Oraon                   ...    ...     ...       Appellants
                                                  Versus
                           The State of Jharkhand             ...    ...     ...     Opp. Party
                                                              ­­­
                           CORAM                : HON'BLE MRS. JUSTICE JAYA ROY
                                                 
                           For the Appellants : Mr. Sudhir Kumar, Advocate
                           For the State               : Mr. M.B. Lal A.P.P.

03/04.04.2011

This appeal will be heard.

Issue notice.

Call for the Lower Court Records.
Learned   counsel   for   the   appellants   submits   that   the   L.C.R.   has 
been called for in Cr. Appeal No. 185 of 2011.

Let this Cr. Appeal be tagged with Cr. Appeal No. 185 of 2011.
Bail  matter   will   be   considered  after   receipt  of  the  Lower  Court 
Records. 

(Jaya Roy, J.)

Anit