Patna High Court – Orders
Ranjeet Kumar Singh vs State Of Bihar on 29 April, 2011
IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (DB) No.135 of 2009
RANJEET KUMAR SINGH
Versus
THE STATE OF BIHAR
-----------
09/ 29.04.2011 I.A. No. 59 of 2011 is filed on
behalf of the informant for enhancement of
sentence from the life imprisonment to death.
The appeal was filed by the
convict/appellant whereby he was sentenced to
undergo R.I. for life. Section 372 of the Code
of Criminal Procedure bars entertaining an
application other than regular criminal appeal
filed by the victim/informant against the
judgment. The victim/informant has not chosen
to prefer the appeal rather he has intervened
in the appeal filed by the convict/appellant.
The petition is not maintainable and
it is accordingly dismissed.
(Shyam Kishore Sharma, J.)
(Mihir Kumar Jha, J.)
kksinha/-