IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appl. (DB) No. 541 of 2007
Diwakar Mahto...................... Appellant
Versus
State of Jharkhand .................. Respondent
......
Coram: Hon’ble Mr. Justice R.K.Merathia
Hon’ble Mr. Justice P.P.Bhatt
……
For the Appellant : Mr. S.K.Murari, Advocate
For the State : Mr. APP
For the informant : Mr. M.B.Lal, Advocate
......
Order No. 3 August 2011
Dated the 1st
I.A. No. 999 of 2011
Mr. Murari, learned counsel appearing for the appellant submitted
that though prayer for bail of this appellant was earlier rejected by this
Court on 13/06/2007 but he has remain in jail for about seven and half
years by now and there is no chance of hearing of this appeal in near future
and at best the case falls under Section 304 PartI of the Indian Penal Code
and not under Section 302 IPC.
On the other hand, learned counsel for the State assisted by Mr.
M.B.Lal, learned counsel appearing for the informant, submitted that there
were repeated blows on the person of the deceased by the appellants and it
has also come that there was previous enmity between the parties.
In the circumstances, we are not inclined to grant bail to this
appellant. Accordingly, the prayer for bail of this appellant is rejected. Let
the hearing of the appeal be expedited.
I.A. No. 999 of 2011 stands disposed of.
(R.K.Merathia, J)
(P.P.Bhatt, J)
Mukund/