High Court Jharkhand High Court

Gajendra Prasad vs State Of Jharkhand & Ors. on 17 September, 2011

Jharkhand High Court
Gajendra Prasad vs State Of Jharkhand & Ors. on 17 September, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 Cr.M.P. No. 1468 of 2008
                                                 With

                               Cr. Revision No. 750 of 2006
      Gajendra Prasad...............             Petitioners (In both the cases)
                                             Versus
      State of Jharkhand & Ors.............. Opp. Parties (In both the cases)
                                             ......

Coram: Hon’ble Mr. Justice R.K.Merathia
   ……

      For the Petitioner                          : Mr. Ananda Sen, Advocate
      For the Opp. Parties                        : Mr. A.P.P.
                                                 ......

      Order No. 4                                                       September 2011
                                                         Dated the 17th
                                                                                      


This   criminal   miscellaneous   petition   has   been   filed   for 

restoration of Criminal Revision No. 750/2006, which stood dismissed for 

default due to non­compliance of the peremptory order dated 31/07/2008.

Mr. Ananda Sen, learned counsel appearing for the petitioner 

submitted that there is 8 days delay in filing this petition.

On this, I heard Mr. Sen, on the merit of the Criminal Revision 

No.   750/2006   after   calling   the   records   of   the   same.   He   submitted   that 

though the Doctor found injuries but the impugned judgment of acquittal 

has been passed only on the basis that the witnesses have turned hostile; 

and that the petitioner was not noticed by the learned court below.

In my opinion, no grounds are made out for any interference 

with the impugned order, even if, it is accepted that the petitioner has good 

grounds for condonation of delay and restoration of the Criminal Revision 

No. 750/2006. 

As I do not find any merit in the revision application, both the 

cases are dismissed.

           (R.K.Merathia, J)

Mukund/­