Citation : 2025 Latest Caselaw 4420 Jhar
Judgement Date : 25 August, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J) No. 126 of 2024
Baban Singh ...... Appellant
Versus
1.The State of Jharkhand
2.Salomi Soren ....... Respondents
---------
CORAM: HON'BLE MR. JUSTICE SANJAY PRASAD
----------
For the Appellant : Mr. Animesh Kumar Bhaiya, Advocate For the State : Mr. Tarun Kumar, APP
-----------
th 06/Dated:25 August, 2025 It has been submitted that in view of the judgment of Allahabad High Court reported in (2018) SCC OnLine All 2087, the delay of 180 days may be condoned.
2. Call for regarding the stage of trial from the learned Court below.
3. Put up this case on 02.09.2025.
(Sanjay Prasad, J.) Saket/-
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!