Jharkhand High Court
Ratanu Dhanwar @ Ratna Dhanwar vs State Of Jharkhand on 22 March, 2011
In the High Court of Jharkhand at Ranchi
Cr.App. (D.B) No. 238 of 2011
Ratanu Dhanwar @ Ratna Dhanwar..................... Appellant
VERSUS
State of Jharkhand .......................................... ..........Respondent
CORAM: HON'BLE MR. JUSTICE SUSHIL HARKAULI
HON'BLE MR. JUSTICE R.R.PRASAD
For the Appellant :Mr.A.K.Dey
For the State : A.P.P
2/ 22.3.11
. This appeal is admitted for hearing.
Let the lower court record be called.
List for consideration of the prayer for bail immediately after the lower
court record is received.
(Sushil Harkauli, J.)
( R.R.Prasad, J. )
ND/