IN THE HIGH COURT OF JHARKHAND AT RANCHI.
Cr. Appeal (DB) No. 1053 of 2005
with Cr. Appeal (DB) No. 549 of 2003
with Cr. Appeal (DB) No. 364 of 2003
with Cr. Appeal (DB) No. 425 of 2003
...
Vijay Singh … Appellant [In Cr. Appeal (DB) No. 1053 of 2005]
Harender Singh & others … Appellants [In Cr. Appeal (DB) No. 549 of 2003]
Giriwar Singh … Appellant [In Cr. Appeal (DB) No. 364 of 2003]
Jai Mangal Dubey … Appellant [In Cr. Appeal (DB) No. 425 of 2003]
-V e r s u s-
The State of Jharkhand …… Respondent [In all cases].
…
CORAM: – HON’BLE MR. JUSTICE R.K. MERATHIA.
HON’BLE MR. JUSTICE P.P. BHATT.
…
For the Appellant : – Mr. Amrendra Kumar, Advocate[In Cr. Appeal (DB) No. 1053 of 2005].
For the Appellant : – Mr. S. P. Sinha, Advocate [In Cr. Appeal (DB) Nos. 549 and 425 of 2003].
For the Appellant : – Mr. A. K. Chaturvedi, Advocate[In Cr. Appeal (DB) No. 364 of 2003].
For the Respondent : – A.P.P. [In all cases]
…
Order No. 14 Dated 14th July, 2011
...
These cases arise out of a case in which one entire family of three
was brutally killed.
It appears that the investigating and the prosecuting agency has
acted absolutely in perfunctory and negligent manner for the reasons best known
to them.
Mr. T. N. Verma, appearing for the State submitted that just now
he has been assigned the files.
We are constrained to observe that it is seen in most of the cases
that the assistance from the side of the State especially in criminal matters is very
poor.
Mr. Verma is directed to inform the Home Secretary, State of
Jharkhand to appear tomorrow (15.07.2011) in Court, for explaining the stand of
the State in these matters.
Put up these cases tomorrow (15.07.2011).
Let a copy of this order be handed over to Mr. Verma, learned
counsel for the State.
(R.K. Merathia, J. )
(P.P. Bhatt, J.)
APK