High Court Jharkhand High Court

Kariya Munda vs State Of Jharkhand on 19 July, 2011

Jharkhand High Court
Kariya Munda vs State Of Jharkhand on 19 July, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cr. Appeal ( DB) No. 348 of 2011

          Kariya Munda                                        .....Appellant
                                   Versus
          The State of Jharkhand                                .....Respondent

          Coram: THE HON'BLE MR. JUSTICE R.K. MERATHIA
                   THE HON'BLE MR. JUSTICE P.P. BHATT
                              ---------

For the Appellant : Mrs. Nivedita Kundu, Advocate
For the State : APP

Order No. 03 Dated the 19th July, 2011

——–

Heard Mrs. Nivedita Kundu, for the appellant and Mr.
R.C.P. Sah, for the State on the prayer for bail.

Learned counsel for the appellant submitted that there is
no specific allegation against the appellant and that there are vital
contradictions in the evidences of P.W-3 and 7, who only claim to be
eye witnesses and that previous enmity and litigation between the
parties is admitted.

On the other hand counsel for the State submitted that
P.W. 3 and P.W. 7 who are injured witnesses had fully supported the
case that all the accused/convicts came with weapons with common
intention and committed murder.

In the circumstances, we are not inclined to grant bail to
the appellant. Accordingly, prayer for bail of the appellant is rejected.

( R. K. Merathia, J)

( P.P. Bhatt, J)
Rakesh/