High Court Jharkhand High Court

Ramjeevan Manjhi & Anr. vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Ramjeevan Manjhi & Anr. vs State Of Jharkhand on 1 July, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                      Cr. Appeal (SJ) No. 1134 of 2008

           1.Ramjeevan Manjhi
           2.Arun Manjhi                           ....   Appellants
                                    -- Versus --
           The State of Jharkhand                  ....   Respondent
                                      ----

           CORAM:          HON'BLE MRS. JUSTICE JAYA ROY
                                    ----
           For the Appellants       :    M/s A.K.Kashyap, Sr. Advocate,
                                         Sarita Gupta
           For the State            :    A.P.P.
                               ----

08/ 01.07.2011

I.A. No. 1060 of 2011

Heard the counsel for the appellants and the counsel

for the State.

The counsel for the appellants submits that mother of

the victim has stated about the age of the victim that she is

elder than her brother and his (brother of the victim girl’s) age

was eighteen years in the year 2004, therefore, it is obvious that

the victim lady was not minor girl, but a major lady.

From the records, I find that earlier on consideration

of the merits of the case, the prayer for bail of the appellants

was rejected thrice by the Hon’ble Court , and hence, the prayer

for bail of the appellants, is hereby, rejected again at this stage.

Accordingly, the aforesaid Interlocutory application is

disposed of.

( JAYA ROY, J.)

SI/