IN THE HIGH COURT OF JHARKHAND AT RANCHI
Criminal Appeal (D.B.)No. 598 of 2008
---
1. Arjun Rout
2. Prem Lal Rout
3. Bhirgu Rout
4. Sanjay Rout
5. Mani Lal Rout
6. Antram Rout
7. Nand Lal Rout ... ... Appellants
Versus
The State of Jharkhand ... ... Respondent
---
CORAM : HON'BLE MR. JUSTICE R. K. MERATHIA
: HON'BLE MR. JUSTICE D. N. UPADHYAY
---
For the Appellants : Mr. K. P. Deo, Advocate
For the Respondent : A.P.P.
---
7. 07.06.2011
: It is submitted by Mr. K. P. Deo, learned counsel
appearing on behalf of appellant no. 1 – Arjun Rout that as per his
instruction, he could not be released on provisional bail in terms of
order dated 12.5.2011. However, a report from the trial court may be
called for in this regard.
Accordingly, call for a report from the trial court whether
appellant no. 1 – Arjun Rout was released on provisional bail in terms
or order dated 12.5.2011, and if released whether he has surrendered
on 7.6.2011 or not.
Put up this case on 14.6.2011.
Repost must be received by the next date.
Let the order be sent through FAX to the concerned court
at the cost of the petitioner.
(R. K. Merathia, J.)
(D. N. Upadhyay, J)
R. Shekhar Cp 3