High Court Jharkhand High Court

Gaffar Ansari vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Gaffar Ansari vs State Of Jharkhand on 23 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI      
                        I.A. (Cr.) No. 1212 of 2011
                                     In  
                  Cr. Appeal (DB) No. 1178 of 2004

        Gaffar Ansari                                                ...... Appellant
                                      Versus 
         The State of Jharkhand                                ...... Respondent
                                     ­­­­­­­­­
         CORAM:  HON'BLE MR. JUSTICE D.N. PATEL
                     HON'BLE MR. JUSTICE R.R. PRASAD  
                                     ­­­­­­­­­
        For the Appellant            :       Mr. Sanjay Kumar, Advocate
        For the Respondent           :       A.P.P.
                                     ­­­­­­­­­
                       rd
         06/Dated: 23    September, 2011
                                                
        Oral Order
        Per D.N. Patel, J.:

        1.

Learned  counsel   for  the   applicant  submitted   that  suffice   it  will   be  for 
disposal   of   the   present   interlocutory   application,   looking   to   the   period   of 
custody of the present applicant if this criminal appeal is fixed for final hearing, 
the purpose of filing of this interlocutory application is solved.

2. Having   heard   learned   counsel   for   both   the   sides   and   looking   to   the 
period   for   which   the   present   applicant   is   in   custody,   we   hereby   direct   the 
Registry to get the paper books of this criminal appeal be prepared and Registry 
is also directed to enlist the Cr. Appeal (DB) No. 1178 of 2004 on the board of 
final hearing in the first week of March, 2012.

3.  I.A. (Cr.) No. 1212 of 2011 is, accordingly, disposed of as not pressed.

                          (D.N. Patel, J.)

      (R.R. Prasad, J.)
Ajay/