High Court Jharkhand High Court

Shambhu Baraik vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Shambhu Baraik vs State Of Jharkhand on 17 October, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                         Cr. Appeal (DB) No. 56 of 2010
                                       ---

Shambhu Baraik 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: Mr. K.P. Deo, Advocate
For the State: Mr. D.K. Chakraborty, A.P.P.

Order No. 0 Dated 17th October 2011

I.A. No. 1646/2011
It is submitted that though, prayer for bail of the appellant
was rejected on 04.05.2010, but the appellant has now remained in
jail for about six years and there is no chance of hearing of this
appeal in near future.

Mr. K.P. Deo, learned counsel appearing for the appellant,
again tried to argue the case on merits.

On the other hand, Mr. D.K. Chakraboty, learned counsel for
the State, opposed the prayer for bail.

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

I.A. is disposed of.

(R.K. Merathia, J)

(P.P.Bhatt, J)
Ranjeet/