High Court Jharkhand High Court

Rabindra Kumar Rana @ Dr.R.K.Rana vs State Of Jharkhand Through Cbi on 22 February, 2011

Jharkhand High Court
Rabindra Kumar Rana @ Dr.R.K.Rana vs State Of Jharkhand Through Cbi on 22 February, 2011
                     IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                Cr. M.P. No. 865 of 2010

               Rabindra Kumar Rana @ Dr. R.K.Rana                    ......       Petitioner
                                                   ­Versus­
               The State of Jharkhand through CBI                    ......      Opposite Party
                                                        ­­­­­­
                CORAM :  HON'BLE THE CHIEF JUSTICE 
                                                        ­­­­­­
               For the Petitioner                :  Mr. Chittaranjan Sinha, Sr. Advocate
                                                    Mr.. Prabhat Kumar and Ms. A. Srivastava
               For the Opposite Party  :  Md. Mokhtar Khan, ASG
                                                 ­­­­­­
    05/22.02.2011

Heard Mr. Chittaranjan Sinha, learned counsel for the petitioner 
and Md. Mokhtar Khan, learned counsel for the opposite party.

The basic objection of the learned counsel for the petitioner is 
that the court at Ranchi has no territorial jurisdiction. 

Learned   counsel   was   proposed   that   administratively   the   Chief 
Justice can confer jurisdiction of Ranchi court which was agreed upon. 
So, the file may be placed before the Chief Justice to confer orders for 
jurisdiction  of  Ranchi Court. All  the  proceedings  before  the  court at 
Ranchi   would   not   be   vitiated   on   account   of   the   jurisdictional   issue 
involved in this case.

If   the   accused   wants   any   special   witness   to   be   recalled,   then 
reasons to be recorded in his petition and the court may permit. The 
court will also have the right to reject the application, if it considers 
that the witness is not necessarily to be examined.

With the aforesaid orders, this petition is disposed of.

  (Bhagwati Prasad,C.J.) 
Biswas/Birendra