Jharkhand High Court
Ghanshyam Sahu vs State Of Jharkhand on 4 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (SJ) No. 405 of 2011
Ghanshaym Sahu ....... .... Appellant
-- Versus --
The State of Jharkhand .... Respondent
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. Manoj Tandon, Advocate
For the State : Mr. Azimuddin, A.P.P.
----
03/ 04.07.2011
I.A. No. 1168 of 2011
Heard the counsel for the appellant and the counsel
for the State.
The appellant has filed this Interlocutory
Application for condoning the delay of 10 days in filing the
instant appeal.
As the sufficient cause has been shown by the
appellant, the delay, in filing the instant appeal, is hereby
condoned. Accordingly, the aforesaid Interlocutory Application is
allowed.
Put up this case for admission on 06th July, 2011.
( JAYA ROY, J.)
SI/