IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 476 of 2011
---
Suresh Dom @ Suresh Ram Appellant
-Versus-
The State of Jharkhand Respondent
—
Coram: Hon’ble Mr. Justice R.K. Merathia
Hon’ble Mr. Justice P.P. Bhatt
—
For the Appellant: Mr. R.S. Mazumdar, Sr. Adv.
For the State: A.P.P.
---
Order No. 5 Dated:12th October, 2011
Heard the learned counsel for the parties.
Mr. R.S. Mazumdar, the learned counsel for the appellant,
assailed the impugned judgment on various grounds and prayed
for granting bail to the appellant, whereas, learned counsel for the
State opposed the prayer for bail to the appellant.
On going through the records as well as the impugned
judgment, we are not inclined to grant bail to the appellant.
Accordingly, the prayer for bail of the appellant, named above,
is rejected.
(R.K. Merathia, J.)
(P.P. Bhatt, J.)
Anu/-