Citation : 2025 Latest Caselaw 1234 Jhar
Judgement Date : 29 July, 2025
IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. Revision No. 655 of 2016
Vinay Kumar Bind ..... .... Petitioner
Versus
The State of Jharkhand ... .... Opp. Party
CORAM: HON'BLE MR. JUSTICE GAUTAM KUMAR CHOUDHARY
For the Petitioner : Mr. Sumit Prakash, Advocate
For the State : Mrs. Nehala Sharmin, Spl. PP
For the O.P. No. 2 : Mr. Naiyar Eqbal, Advocate
------
Order No. 09 / Dated : 29.07.2025.
The instant criminal revision petition has been preferred against the judgment of conviction and sentence affirmed by the Appellate Court under Section 304A and 279 of IPC.
I.A. Nos. 6560 of 2025 and 9947 of 2025 have been filed for substitution of opposite party no. 2, who is the informant and died during pendency of this criminal revision.
Since it is a case arising out of G.R. No. 1193 of 2007, therefore, the informant or his heirs are not the necessary parties in disposing of the revision petition. However, learned counsel for the informant will only assist the A.P.P. in hearing of the criminal revision. Both the interlocutory applications being I.A. Nos. 6560 of 2025 and 9947 of 2025 stand rejected.
Put up this case on 05.08.2025.
(Gautam Kumar Choudhary, J.) Pawan/ -
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!