Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Arun Kumar Das vs The State Of Jharkhand
2025 Latest Caselaw 2557 Jhar

Citation : 2025 Latest Caselaw 2557 Jhar
Judgement Date : 11 February, 2025

Jharkhand High Court

Arun Kumar Das vs The State Of Jharkhand on 11 February, 2025

IN THE HIGH COURT OF JHARKHAND AT RANCHI
         Cr. Appeal (S.J.) No. 703 of 2006

Arun Kumar Das                                     ..... Appellant
                          Versus
The State of Jharkhand                             ..... Respondent
                          WITH
               Cr. Appeal (S.J.) No. 532 of 2006

1. Gurucharan Paul @ Gulla Paul
2. Raj Kumar Singh                                 ..... Appellants
                        Versus
The State of Jharkhand                             ..... Respondent
                        WITH
             Cr. Appeal (S.J.) No. 557 of 2006

Arun Kumar Singh @ Vicky                           ..... Appellant
                         Versus
The State of Jharkhand                             ..... Respondent
                         WITH
             Cr. Appeal (S.J.) No. 572 of 2006

Rajiv Mishra                                       ..... Appellant
                          Versus
The State of Jharkhand                             ..... Respondent
                        WITH
            Cr. Appeal (S.J.) No. 653 of 2006

Basant Kumhar @ Basant Kumbhar                     ..... Appellant
                         Versus
The State of Jharkhand                             ..... Respondent
                         WITH
             Cr. Appeal (S.J.) No. 826 of 2006

Kajal Sen                                          ..... Appellant
                          Versus
The State of Jharkhand                             ..... Respondent
                    ---------

CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA

--------

For the Appellants : Mr. Chandan Kumar, Advocate.

[Cr. Appeal (SJ) No. 703/2006 & 826/2006] Mr. D.K. Chakraverty, Advocate. [Cr. Appeal (SJ) No. 572/2006] Mr. D.K. Karmakar, Advocate [Cr. Appeal (SJ) No. 532/2006 & 653/2006]

For the Resp.-State : Mr. Jitendra Pandey, A.P.P. [Cr. Appeal (SJ) No. 703/2006, 557/2006 & 572/2006] Mr. Tarun Kumar, A.P.P. [Cr. Appeal (SJ) No. 557/2006] Mrs. Vandana Bharti, A.P.P. [Cr. Appeal (SJ) No. 532/2006]

---------

th Order No. 23/Dated: 11 February, 2025

Heard learned counsel for the parties.

Argument concluded.

Judgment Reserved.

(Pradeep Kumar Srivastava, J.) Sunil/

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : IJJ

 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 
 
Latestlaws Newsletter