In the High Court of Jharkhand at Ranchi
Cr.App. (D.B)No.1081 of 2010
Mangru Oraon .......................... .........Appellant
VERSUS
State of Jharkhand.................................. .........Respondent
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
HON'BLE MR. JUSTICE R. R. PRASAD
For the Appellant : Ms.Vani Kumari
For the Respondent : Mr. Shekhar Sinha
3/ 17.2.11
. I.A.No.2771 of 2010
This is an appeal against the conviction and sentence. It is barred by time by about 1590
days. There is an application for condonation of delay filed under Section 5 of the Limitation Act by
the appellant, who is in jail.
After hearing both sides, we condone the delay. The appeal will be treated to be
within time. It is admitted. Let lower court records be called for.
(Sushil Harkauli, J.)
( R.R.Prasad, J. )
ND/