High Court Jharkhand High Court

Risa Munda vs State Of Jharkhand on 9 November, 2011

Jharkhand High Court
Risa Munda vs State Of Jharkhand on 9 November, 2011
        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                Cr. Appl. (DB) No. 475 of 2007
      Risa Munda......................                                  Appellant
                             Versus
      State of Jharkhand  ..................                                        Respondent 
                             ......
      Coram:  Hon'ble Mr. Justice R.K.Merathia
                  Hon'ble Mr. Justice D.N.Upadhyay
                                          ......
      For the Appellants                   : Mr. R.C.Khatri,  Advocate 
      For the State                        : Mr. APP
                                          ......
      Order No. 4                                         
                                                         Dated the 9    November  2011
                                                                     th
                                                                                      

      I.A. No. 1791 of 2011

                  Mr.   Khatri,   learned   counsel   for   the   appellant   submitted   that 

      though the prayer for bail of this appellant was earlier rejected on merit on 

      14/05/2007

, but he has remained in jail custody for a total period of nine 

years   by   now   and   there   is   no   chance   of   hearing   of   this   appeal   in   near 

future; and that the bail is granted in other cases only on the ground of 

custody of more than seven years.

From the order dated 14/05/2007, it appears that the bail of this 

appellant   was   rejected   in   view   of   the   fact   that   there   is   specific   evidence 

against him that he shot dead the deceased by using his pistol.  

In   our   opinion,   no   grounds   are   made   out   for   reconsidering   the 

prayer for bail of this appellant. Accordingly, it is rejected. However, let the 

hearing of the appeal be expedited.

I.A. No. 1791 of 2011 stands disposed of. 

    (R.K.Merathia, J)

    (D.N.Upadhyay, J)

Mukund/­