IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No.162 of 2011
Ram Nandan Singh ... ... Appellant
Versus
The State of Jharkhand through C.B.I. ... ... Respondent
-----
CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
-----
For the Appellant : Mr. Praveen Kumar, Advocate
For the C.B.I. : Mr. Md. Mokhtar Khan, Advocate
-----
2/25.02.2011
. This appeal will be heard along with Cr. Appeal Nos.65, 68, 69,
70, 71 & 104 of 2011 as well as other connected Appeals, in which lower court
records has already been called for.
Issue notice.
Provisional bail granted to the appellant, by learned Special
Judge-IV, C.B.I. (A.H.D. Scam Cases), Ranchi, in connection with R.C. Case
No.49(A)/1996, is hereby, made absolute.
Let a copy of this order be communicated to the court concerned
through Fax at the cost of the appellant.
(R.R. Prasad, J.)
Ravi/