IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (D.B.) No.1290 of 2007
Suresh Gope ... ... Appellant
Versus
The State of Jharkhand .... ... Respondent
---
CORAM: HON'BLE MR. JUSTICE R.K. MERATHIA
HON'BLE MR. JUSTICE R.R. PRASAD
---
For the Appellant : Mrs. Lina Shakti, Advocate
For the State : :
---
I.A. No.420 of 2011
05/ 15.03.2011
. It is submitted that though the prayer for bail of the appellant-
Suresh Gope was earlier rejected on 12.03.2008 but similarly situated co-
convict Bhawani Gope was granted bail on 28.01.2011 in Cr. Appeal
No.1306 of 2007 and that the injury found by the Doctor was lacerated
wound whereas the allegation against the appellant was that he assaulted
the deceased by Tangi and that he has remained in custody for more than
six years.
Nobody appeared on behalf of the State.
In the FIR, it was specifically alleged against the appellant Suresh
Gope that he assaulted the deceased-Raja Ram with Tangi on his head,
which injury caused his death, whereas the allegation against Bhawani
Gope in the FIR was that he assaulted the informant by Tangi.
The factum of assault by the appellant-Suresh Gope to the
deceased is supported by the other materials on record.
In the facts and circumstances, we are not inclined to grant bail
the appellant-Suresh Gope. Accordingly his prayer for bail is, hereby,
rejected again.
I.A. No.420 of 2011 is disposed of.
Let hearing of appeal be expedited.
(R.K. Merathia, J.)
( R.R. Prasad, J.)
Ravi/