High Court Jharkhand High Court

Tuplal Yadav & Anr vs State Of Jharkhand on 8 July, 2011

Jharkhand High Court
Tuplal Yadav & Anr vs State Of Jharkhand on 8 July, 2011
  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                     B. A. No. 2413 of 2010
     1. Tuplal Yadav
     2. Mangru Kisku @ Mangu Kisku           ...   ...   Petitioners
                      Versus
     The State of Jharkhand                ...   ...   Opp. Party
                            -----
     CORAM: HON'BLE MR. JUSTICE R.R. PRASAD
                               -----
       For the Petitioners     : Mr. T.K. Sinha, Advocate
       For the State           : A.P.P.
                                  -----


      4/08.07.2011

Learned counsel for the petitioners submits that since

both the petitioners have been acquitted by the trial court, no order

needs to be passed on the request letter sent by the trial court.

In view of the submission, no order is required to be made

on the report submitted by the trial court.

(R.R. Prasad, J.)

AKT