Jharkhand High Court
Md.Wahid @ Teniya vs State Of Jharkhand on 14 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr.Appeal (S.J.) No. 230 of 2011
----
Md.Wahid @ Teniya ... Appellant
-versus-
The State of Jharkhand ... Respondent
----
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. V.K.Tiwary, Advocate
For the State : A.P.P
----
2/14.03.2011
This appeal will be heard.
Issue Notice.
Call for the Lower Court Records.
Bail matter of the appellant will be considered after receipt of
the Lower Court Records.
Counsel for the appellant will deposit the cost of the FAX to
communicate this order to the court concerned.
(Jaya Roy, J )
BS/-