IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr. Misc. No.8956 of 2011
RANJEET KUMAR JHA .......... Petitioner
Versus
THE STATE OF BIHAR ............ Opp. Party.
-----------
4. 21.06.2011 Heard the learned counsel for the petitioner.
The petitioner Ranjeet Kumar Jha is in custody
since 23.12.2009 in connection with S.T. No. 252 of
2010 arising out of Kazi Mohammadpur P.S. Case
No.214 of 2006 G.R. No.3359/2006 under Sections 302,
307, 120-B I.P.C. and 27 of the Arms Act.
The prayer of this petitioner was earlier
rejected by me on 25.5.2010, thereafter second time
the petitioner has filed this bail application. Accordingly,
the legible carbon copy of the case diary was called for.
Earlier the prayer of the petitioner was rejected on the
ground that the eye witnesses have claimed to have
seen this petitioner firing indiscriminately with other co-
accused. As a result of which three persons died. From
perusal of the case diary at paragraphs 15, 16 and 17 it
appears that the witnesses have claimed to have seen
the petitioner.
In such view of the matter, I find no merit in
this bail application and accordingly, again the bail
application of the petitioner is rejected.
S.S. (Mungeshwar Sahoo,J.)