IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (SJ) No. 680 of 2010
Jag Mohan Ohdar...................... Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
……
For the Appellant : Mr. Manish Kumar, Advocate
For the State : Mr. A.P.P.
......
Order No. 3 September 2011
Dated the 21st
Heard the parties on the prayer for bail.
It appears that the bail of the similarly situated coconvicts has
been rejected on merit on 19/08/2010 vide Cr. Appeal (SJ) No. 594 of 2010
and on 09/09/2010, vide Cr. Appeal (SJ) No. 689 of 2010, by this Court.
Mr. Manish Kumar, learned counsel appearing for the appellant
submitted that there are vital contradictions in the evidences of the
prosecution and there is every chance of acquittal of this appellant; and
that he is in jail custody for two and half years.
It appears that this appellant has been convicted for committing
the offence under Section 376 (2) (g) and thereby sentenced to undergo R.I.
for 10 years with fine.
As already noted that the prayer for bail of the similarly
situated coconvicts have already been rejected by this Court on merit, I am
not inclined to grant bail to this appellant. Accordingly, his prayer for bail is
rejected.
Let this appeal be tagged alongwith Cr. Appeal (SJ) No.
594/2010 and Cr. Appeal (SJ) No. 689/2010, arise out of the same
impugned judgment.
(R.K.Merathia, J)
Mukund/