IN THE HIGH COURT OF JHARKHAND, RANCHI
W.P(Cr.) No. 269 OF 2011
Mangal Mahali @ Mangla Mahali & Ravi Mahali Vs. The State of Jharkhand & Ors.
With
W.P(Cr.) No. 272 OF 2011
Bhikhma Oraon Vs. The State of Jharkhand & Ors.
With
W.P(Cr.) No. 276 OF 2011
Jaleshwar Sahu @ Charka Sahu Vs. The State of Jharkhand & Ors.
-------
CORAM; HON’BLE THE CHIEF JUSTICE
For the Appellant/Petitioner Mr.R.P.Gupta
For the Respondent/Opp. Party APP
——
Order No.2 Dated 11th Novemeber, 2011
The State is directed to place on record the report of the Jail authorities
where the petitioners are lodged, with respect to their conduct, which may have been
considered by the Committee in its meetings wherein decision was taken not to release
the petitioners prematurely.
Put up these matters after two weeks.
(Prakash Tatia.,C.J.)
dey