IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 480 of 2011
Anlekh Singh @ Anlekh Kumar Singh................... Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
Hon’ble Mr. Justice P.P.Bhatt
……
For the Petitioner : Mr. Vijay Shankar Prasad, Advocate
For the State : Mr. APP
……
Order No. 05 October 2011
Dated the 18 th
I.A. No. 1511 of 2011
Heard.
On being satisfied with the grounds mentioned in the
petition, the delay of 190 days in filing the appeal is condoned.
I.A. 1511 of 2011 stands disposed of.
Cr. Appeal No. 480 of 2011
Put up this case for admission after the defects are
removed.
(R.K.Merathia, J)
(P.P.Bhatt, J)
Mukund/