IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (DB) No. 374 of 2008
Akbar Sheikh @ Md. Akbar Sheikh........................ Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon'ble Mr. Justice R.K.Merathia
Hon'ble Mr. Justice R.R.Prasad
......
For the Appellants : Mr. N.P.Choudhary, Advocates
For the Respondent : Mr. APP
......
3/05.04.2011
I.A. No. 395 of 2011
It is submitted that though the prayer for bail of this appellant
was earlier rejected on 28/04/2008 but, now, he has remained in jail
custody for more than five years.
It appears that the bail was rejected earlier observing as follows:
“In view of the direct and specific evidence against this
appellant that he shot fire on the deceased which hit
him, the prayer for bail of the appellant is rejected.”
In our opinion, no fresh grounds are made out to reconsider the
prayer for bail. Accordingly, it is rejected again.
I.A. No. 395 of 2011 stands disposed of.
(R.K.Merathia, J)
(R.R.Prasad, J)
Mukund/