High Court Jharkhand High Court

Suresh Dom @ Suresh Ram vs State Of Jharkhand on 12 October, 2011

Jharkhand High Court
Suresh Dom @ Suresh Ram vs State Of Jharkhand on 12 October, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      Cr. Appeal (DB) No. 476 of 2011
                                     ---

Suresh Dom @ Suresh Ram Appellant

-Versus-

The State of Jharkhand Respondent

Coram: Hon’ble Mr. Justice R.K. Merathia
Hon’ble Mr. Justice P.P. Bhatt

For the Appellant: Mr. R.S. Mazumdar, Sr. Adv.

        For the State:          A.P.P.
                                      ---
        Order No. 5                            Dated:12th October, 2011

Heard the learned counsel for the parties.
Mr. R.S. Mazumdar, the learned counsel for the appellant,
assailed the impugned judgment on various grounds and prayed
for granting bail to the appellant, whereas, learned counsel for the
State opposed the prayer for bail to the appellant.

On going through the records as well as the impugned
judgment, we are not inclined to grant bail to the appellant.
Accordingly, the prayer for bail of the appellant, named above,
is rejected.

(R.K. Merathia, J.)

(P.P. Bhatt, J.)
Anu/-