IN THE HIGH COURT OF JHARKHAND AT RANCHI.
Cr. Appeal (DB) No. 1092 of 2010
with Cr. Appeal (DB) No. 1094 of 2010
...
Indrajeet Solanki @ Indra … Appellant [In Cr. Appeal (DB) No. 1092 of 2010]
Ramdeo @ Bamdeo Manjhi … Appellant [In Cr. Appeal (DB) No. 1094 of 2010]
-V e r s u s-
The State of Jharkhand … … Respondent [In both cases].
…
CORAM: – HON’BLE MR. JUSTICE R.K. MERATHIA.
HON’BLE MR. JUSTICE P.P. BHATT.
…
For the Appellants : – Mr. Nilesh Kumar, Advocate [In both cases].
For the Respondent : – A.P.P. [In both cases]
…
Order No. 09 Dated 15th July, 2011
...
Heard the learned counsel for the parties on the prayer for bail.
It is submitted on behalf of the appellants that even the informant-eye
witness has not seen the actual occurrence and that the land dispute was with
the co-convict, Surendra Karmali and not with other appellants and that the
defence witnesses have said that the two deceased persons were of
quarrelsome and criminal nature.
On the other hand, learned counsel for the State submitted that the
informant has clearly stated that the appellants took the deceased persons in
the house of the co-convict, Surendra Karmali and were killed there and that
two persons could not be killed by only the co-convict Surendra Karmali as it
appears by the injuries inflicted upon them found by the Doctor and that the
appellants have taken active part in the crime with common intention.
In the circumstances, we are not inclined to grant bail to the
appellants [In both cases]. Accordingly, the prayer for bail of the appellants
above named [In both cases] is hereby rejected.
(R.K. Merathia, J. )
(P.P. Bhatt, J.)
APK