Tuesday, 19, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kamal Khan vs The State Of Jharkhand
2025 Latest Caselaw 7023 Jhar

Citation : 2025 Latest Caselaw 7023 Jhar
Judgement Date : 19 November, 2025

Jharkhand High Court

Kamal Khan vs The State Of Jharkhand on 19 November, 2025

Author: Rongon Mukhopadhyay
Bench: Rongon Mukhopadhyay
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  Cr. A. (DB) No. 1577 of 2003
                                              --------

1. Kamal Khan

2. Gama Khan ... ... Appellants Versus The State of Jharkhand ...... Respondent With Cr. A. (DB) No. 1671 of 2003

--------

1. Gyas Khan

2. Allauddin Khan

3. Shiraj Khan ... ... Appellants Versus The State of Jharkhand ...... Respondent

-----

CORAM: HON'BLE MR. JUSTICE RONGON MUKHOPADHYAY HON'BLE MR. JUSTICE PRADEEP KUMAR SRIVASTAVA

--------

For the Appellants : Md. Zaid Ahmad, Advocate For the State : Mr. Vishwanath Roy, Spl.P.P.

--------

th Order No. 05/ Dated: 19 November, 2025

Heard learned counsel for the parties.

2. Arguments concluded.

3. Judgment is reserved.

(Rongon Mukhopadhyay, J.)

(Pradeep Kumar Srivastava, J.) 19.11.2025 Basant/Arpit

 
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 : MAIMS

 
 
Latestlaws Newsletter