Jharkhand High Court
Hardayal Sahu vs State Of Jharkhand Th C.B.I. on 4 July, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 1276 of 2006
Mahabir Prasad ... ... ... Appellant
Versus
The State of Jharkhand through C.B.I ... ... ... Respondent
With
Cr. Appeal (S.J.) No. 1285 of 2006
With
Cr. Appeal (S.J.) No. 1323 of 2006
With
Cr. Appeal (S.J.) No. 1321 of 2006
With
Cr. Appeal (S.J.) No. 1307 of 2006
With
Cr. Appeal (S.J.) No. 1343 of 2006
With
Cr. Appeal (S.J.) No. 1424 of 2006
With
Cr. Appeal (S.J.) No. 1288 of 2006
With
Cr. Appeal (S.J.) No. 1292 of 2006
With
Cr. Appeal (S.J.) No. 1342 of 2006
With
Cr. Appeal (S.J.) No. 1319 of 2006
CORAM : HON'BLE MRS. JUSTICE JAYA ROY
For the Appellants : Mr. Pandey Niraj Rai, Advocate
For the C.B.I : Mr. Md. Mokhtar Khan
07/04.07.2011
From the office note I find that though the case diary was called for
vide order dated 15.04.2011 passed in this appeal, but till date case diary
has not been received by the office of this Court.
Office is directed to send a reminder to the Court concerned/
authority concerned to send the case diary of this case immediately before
this Court through special messenger.
Put up these appeals for final hearing after receipt of the case diary.
(Jaya Roy, J.)
Satayendra