Citation : 2023 Latest Caselaw 4398 Jhar
Judgement Date : 4 December, 2023
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Appeal (DB) No. 1117 of 2023
Praveen Mandal ... ... ... ... ... ... Appellant
Versus
State of Jharkhand ... ... ... ... ... Respondent
With
Cr. Appeal (DB) No. 1111 of 2023
Sukhdeo Mandal @ Sukdeo Mandal and another ... Appellants
Versus
State of Jharkhand ... ... ... ... ... Respondent
With
Cr. Appeal (DB) No. 1147 of 2023
Krishna Mandal Mantu @ Mantu Mandal @ Krishna
Mandal and 3 others ... ... ... ... ... Appellants
Versus
The State of Jharkhand ... ... ... ... ... Respondent
---------
CORAM: SRI SANJAYA KUMAR MISHRA, C.J.
SRI ANANDA SEN, J.
---------
For the Appellants: Mr. B.M. Tripathi, Sr. Advocate Mr. Tarun Kumar, Advocate Ms. Neeharika Roy, Advocate For the State: Ms. Nehala Sharmin, A.P.P. (in 1117/23) Mr. Vineet Kumar Vashistha, A.P.P. (in 1111/23) Mr. Shailendra Kumar Tiwari, A.P.P.
---------
07/Dated: 04.12.2023
All the three appeals arise out of the same judgment. However,
the Advocate General's Office has assigned these three appeals to
three different counsels, namely, Ms. Nehala Sharmin, Mr. Vineet
Kumar Vashistha and Mr. Shailendra Kumar Tiwari.
It is apparently an inappropriate assignment of the work to the
counsel appearing for the State. For the same impugned judgment,
three different counsel are being engaged. Hence, we, hereby, advise
the office of the Advocate General that in such cases, instead of
assigning three different counsel, one counsel may be appointed, so
that there will be no loss of working hours for the learned counsel
appearing for the respondents.
It is also seen that two interim applications have been filed -
one in Cr. Appeal (DB) No. 1117 of 2023 and another in Cr. Appeal
(DB) No. 1111 of 2023. No interim application has been filed in
remaining Cr. Appeal (DB) No. 1147 of 2023.
Let the learned counsel appearing for the appellants in Cr.
Appeal (DB) No. 1147 of 2023 take instructions if the appellants want
to file application under Section 389(1) CrPC and if so advised, file the
same within five days.
As prayed, let the State file objection to application(s) under
Section 389(1) of the Code of Criminal Procedure, 1973, within 10
days hence.
List these matters on 18.12.2023.
(Sanjaya Kumar Mishra, C.J.)
(Ananda Sen, J.) Manoj/MM
Publish Your Article
Campus Ambassador
Media Partner
Campus Buzz
LatestLaws.com presents: Lexidem Offline Internship Program, 2026
LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!