High Court Jharkhand High Court

Bishwajit Rhna @ Bishu & Anr vs State Of Jharkhand on 25 February, 2011

Jharkhand High Court
Bishwajit Rhna @ Bishu & Anr vs State Of Jharkhand on 25 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                       Cr. Appeal (DB) No. 32 of 2005

     1. Bishwajit Raha @ Bishu
     2. Manoj Bhattacharjee @ Lalu                            Appellants
                                       Versus
     The State of Jharkhand                                      Respondent
                                       ---
     CORAM:      The Hon'ble Mr. Justice R.K. Merathia
                 The Hon'ble Mr. Justice R.R. Prasad

     For the Appellants: Mr. B.B. Pandey, Sr. Advocate
     For the State:      A.P.P.
                                         ---


10.25.02.2011

Mr. S.N. Singh, Advocate, sought permission to withdraw
his vakalatnama in this case on behalf of the appellant no. 1. He is
permitted to do so.

Mrs. Gouri Devi is permitted to endorse her signature on
the I.A. filed by the appellant no. 1.

I.A. No. 2500/2009
Mr. Pandey, learned senior counsel appearing on behalf of
the appellant no. 1, submitted that though, prayer for bail of the
appellant no. 1 was rejected twice and lastly on 14.09.2006, but the
appellant has remained in jail for about six years by now. He
reiterated his submission on merits and submitted that it is not clear
as to which of the convicts caused fatal injury to the deceased.

It appears that the prayer for bail of the appellant no. 1
was rejected twice on merits. In our opinion, no fresh grounds are
made out for reconsideration of the prayer for bail. Accordingly, it is
rejected. I.A. is disposed of.

(R.K. Merathia, J)

(R.R. Prasad, J)
Ranjeet/