IN THE HIGH COURT OF JUDICATURE AT PATNA
CR. APP (SJ) No.928 of 2007
GYAN RANJAN @ RANJAN KUMAR
Versus
STATE OF BIHAR
-----------
08. 22.06.2010 The appellant stands convicted under
Section 307 of I.P.C. and Section 27 of the Arms Act
and respectively sentenced to R.I. for ten years and
fine of Rs.20,000/- and R.I. for three years and fine of
Rs.5,000/-.
After filing of this appeal and on receipt
of the lower-court records bail was granted to this
appellant vide this Court’s order dated 07.11.2007.
Thereafter the appellant has filed I.A. No.630 of 2009
wherein prayer has been made for staying the order of
conviction passed upon the appellant. The grounds
and the reasons as assigned in the application as well
as in the supplementary affidavit filed subsequently
for the prayer that the appellant’s father was a
government employee, a Dafadar, who died on
29.12.2006 in harness and that after his death the
appellant has applied for compassionate appointment
in place of his father. Learned counsel for the
appellant submits that the order of conviction stands as
an impediment in the way of the appellant’s
compassionate appointment in place of his father.
Being faced with the situation that even
2
if the order of conviction is suspended will it not
amount to a further complication in the continuation of
the job if the appeal is dismissed, learned counsel,
after some argument prefers not to press this
application but with a request that this appeal be heard
expeditiously so that the appeal is decided on merit
and the prayer regarding compassionate appointment
of the appellant be finally resolved.
In view of the situation the I.A. No. 630
of 2009 is disposed of as not pressed but considering
the importance of the matter which relates to the
compassionate appointment of the appellant it appears
just and proper that this appeal be heard expeditiously
and the appeal is decided on merits.
Therefore, let the matter be placed before
Hon’ble the Chief Justice for consideration and orders
for listing the matter for expeditious hearing.
(C.M. Prasad, J.)
Mkr.