Jharkhand High Court
Devendra Kumar Roy vs State Of Jharkhand Through Cbi on 25 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No.178 of 2011
Devendra Kumar Roy ... ... Appellant
Versus
The State of Jharkhand through C.B.I. ... ... Respondent
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Appellant : Mr. A.K. Mehta, Advocate
For the C.B.I. : Mr. Md. Mokhtar Khan, Advocate
-----
2/25.02.2011
. This appeal will be heard along with Cr. Appeal Nos.65, 68, 69,
70, 71 & 104 of 2011 as well as other connected Appeals, in which lower court
records has already been called for.
Issue notice.
Provisional bail granted to the appellant, by learned Special
Judge-IV, C.B.I. (A.H.D. Scam Cases), Ranchi, in connection with R.C. Case
No.49(A)/1996, is hereby, made absolute.
(R.R. Prasad, J.)
Ravi/