High Court Patna High Court - Orders

Ranjeet Kumar Jha vs The State Of Bihar on 21 June, 2011

Patna High Court – Orders
Ranjeet Kumar Jha vs The State Of Bihar on 21 June, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr. Misc. No.8956 of 2011

                       RANJEET KUMAR JHA           .......... Petitioner
                                        Versus
                      THE STATE OF BIHAR          ............ Opp. Party.
                                      -----------

4. 21.06.2011 Heard the learned counsel for the petitioner.

The petitioner Ranjeet Kumar Jha is in custody

since 23.12.2009 in connection with S.T. No. 252 of

2010 arising out of Kazi Mohammadpur P.S. Case

No.214 of 2006 G.R. No.3359/2006 under Sections 302,

307, 120-B I.P.C. and 27 of the Arms Act.

The prayer of this petitioner was earlier

rejected by me on 25.5.2010, thereafter second time

the petitioner has filed this bail application. Accordingly,

the legible carbon copy of the case diary was called for.

Earlier the prayer of the petitioner was rejected on the

ground that the eye witnesses have claimed to have

seen this petitioner firing indiscriminately with other co-

accused. As a result of which three persons died. From

perusal of the case diary at paragraphs 15, 16 and 17 it

appears that the witnesses have claimed to have seen

the petitioner.

In such view of the matter, I find no merit in

this bail application and accordingly, again the bail

application of the petitioner is rejected.

S.S.                                                 (Mungeshwar Sahoo,J.)