High Court Jharkhand High Court

Bijay Rana & Ors vs State Of Jharkhand on 8 March, 2011

Jharkhand High Court
Bijay Rana & Ors vs State Of Jharkhand on 8 March, 2011
                           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                                    Cr. Appeal (S.J.) No. 490 of 2007
                           1. Bijay Rana
                           2. Bandhani Devi
                           3. Reshmi Devi
                           4. Shyam Rana
                           5. Bhunshwar Rana                   ...    ...    ...        Appellants
                                                  Versus
                           The State of Jharkhand              ...    ...    ...     Opp. Party
                                                               ­­­
                           CORAM                : HON'BLE MRS. JUSTICE JAYA ROY
                                                 
                           For the Appellants : Mr. Anjani Kumar Singh, Advocate
                           For the State                : Mr. S.N. Rajgarhia , A.P.P.

08/08.03.2011

I.A. No. 257 of 2011
Heard learned counsel for the appellants and learned counsel for 
the State.

Learned   counsel   for   the   appellants   has   submitted   that   the 
prosecution witnesses have not supported the prosecution case. He has further 
submitted that the father and mother of the victim have not stated anything in 
support of the prosecution case. He has further contended that the appellants are 
in custody for about three years and eleven months.

Learned counsel for the State Mr. S.N. Rajgarhia has pointed out 
that earlier the prayer for bail of the appellants was thrice rejected by different 
Benches of this Court. He has further submitted that the doctor P.W.­8 has very 
specifically stated that the skull was full of clotted blood and brain lacerated and 
fractured of parietal bone left side. These injuries were caused by hard and blunt 
substance and ante­mortem in nature.

Considering   the   submissions   and   materials   on   record,   I   am   not 
inclined to grant bail to the appellants.

Accordingly, I.A. No. 257 of 2011 is rejected.

(Jaya Roy, J.)

Anit