Citation : 2025 Latest Caselaw 1987 Jhar
Judgement Date : 24 January, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (SJ) No.1199 of 2007
Sukar Manjhi @ Sukra Manjhi & Anr. ... Appellants
Versus
The State of Jharkhand ... Respondent
WITH Cr. Appeal (SJ) No.1467 of 2007
Sanchan Manjhi & Anr. ... Appellants Versus The State of Jharkhand ... Respondent
Coram: HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA
For the Appellant : Mrs. Chandana Kumari, Adv.
[In both cases] For the State : Mr. Rajesh Kumar, Addl. P.P. [In Cr.A(SJ) No.1467 of 2007] Mrs. Nehala Sharmin, Spl. P.P. [In Cr.A(SJ) No.1199 of 2007]
Order No.11/Dated- 24.01.2025 Heard learned counsel for the appellants as well as learned A.P.Ps. appearing for the State.
Judgment is reserved.
(Pradeep Kumar Srivastava, J.)
Sachin
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!