IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M.P. No. 865 of 2010
Rabindra Kumar Rana @ Dr. R.K.Rana ...... Petitioner
Versus
The State of Jharkhand through CBI ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Chittaranjan Sinha, Sr. Advocate
Mr.. Prabhat Kumar and Ms. A. Srivastava
For the Opposite Party : Md. Mokhtar Khan, ASG
05/22.02.2011
Heard Mr. Chittaranjan Sinha, learned counsel for the petitioner
and Md. Mokhtar Khan, learned counsel for the opposite party.
The basic objection of the learned counsel for the petitioner is
that the court at Ranchi has no territorial jurisdiction.
Learned counsel was proposed that administratively the Chief
Justice can confer jurisdiction of Ranchi court which was agreed upon.
So, the file may be placed before the Chief Justice to confer orders for
jurisdiction of Ranchi Court. All the proceedings before the court at
Ranchi would not be vitiated on account of the jurisdictional issue
involved in this case.
If the accused wants any special witness to be recalled, then
reasons to be recorded in his petition and the court may permit. The
court will also have the right to reject the application, if it considers
that the witness is not necessarily to be examined.
With the aforesaid orders, this petition is disposed of.
(Bhagwati Prasad,C.J.)
Biswas/Birendra