High Court Jharkhand High Court

Nirmala Devi @ Pago Devi & Ors vs State Of Jharkhand on 19 April, 2011

Jharkhand High Court
Nirmala Devi @ Pago Devi & Ors vs State Of Jharkhand on 19 April, 2011
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   Cr. Appeal No.226 of  2011
                                               ­­­­

                            Nirmala Devi @ Pago Devi and Ors.        ... ...         Appellants.
                                                          Vs.   
                            State of Jharkhand                            ...  ...   Respondents.
                                                              ­­­­­­
                     CORAM :       HON'BLE  MRS. JUSTICE JAYA ROY
                                                                   ­­­­­­
                            For the Appellants     :  Mr. M.K.Sah, Advocate
                             For the State             :  Mr.R.C.P.Sah, A.P.P.
                                                           ­­­­­­

       02/19.04.2011

 I.A.NO.451/2011   

                          Heard counsel for the appellant and the counsel for 
the State.

                                   The appellants have filed the instant interlocutory 
application for condoning the delay of 14 days in filing 
the   instant   criminal   appeal.   As   sufficient   has   has   been 
shown   for   condoning   the   delay,   the   delay   in   filing   the 
appeal is condoned. 

                         Accordingly, the I.A. Is allowed.
                         Put up this appeal  on 25.04.2011 under the heading  
for admission. 

          (Jaya Roy.J.) 

      
Biswas