Jharkhand High Court
Ajay Kumar Verma vs State Of Jharkhand on 16 September, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (S.J.) No. 709 of 2009
----
Ajay Kumar Verma .......... Appellant
-- Versus --
The State of Jharkhand .......... Respondent
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Appellant : Mr. Niranjan Kumar, Advocate
For the State : M/s M.Palit, A.P.P.
For the Informant : Mr. Shashi Kumar Verma, Advocte
----
13/ 16.09.2011
The counsel for the appellant has submitted that the
appellant is already in custody for near about four years. He has
also submitted that the informant, P.W.-10, has not supported the
prosecution case. But, from the record, I find that earlier twice
the prayer for bail of the appellant was rejected by this Court.
As the appellant is in custody for nearly four
years and the appeal is ready for final hearing, put up this appeal
on 20.10.2011, as the first case, subject to part heard, under the
heading ‘For Hearing’.
(JAYA ROY, J.)
SI/-