IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 2001 of 2010
Devendra Paswan @ Vishal Ji ..... Petitioner
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioner - Mr. J.S.Singh
For the State - Mr. A.B.Mahto, A.P.P
-----
5/15.2.2011
The petitioner is in custody in connection with the case registered under Sections
147/148/149/302/379 IPC and Section 17 of the Criminal Law (Amendment) Act.
Learned counsel for the petitioner submitted that the petitioner has been falsely
implicated in this case on the basis of his criminal antecedents; there is no eye-witness to
the occurrence; the petitioner is in custody since November 2006, but his trial has not
been concluded till date; the petitioner is a local permanent resident and there is no
chance of his absconding.
Learned A.P.P opposed the petitioner’s prayer for bail and submitted that the
petitioner is a hard core member of extremist organization; he has got several criminal
antecedents of the same nature and the other co-accused, who have been granted bail,
have absconded and due to that, the trial could not be concluded. Learned A.P.P further
submitted that the petitioner’s prayer for bail was earlier rejected by this Court on merit
and no fresh ground has been made out for reconsideration of his prayer for bail.
Regard being had to the facts and circumstances of the case, I am not inclined to
grant bail to the petitioner. Prayer for bail of the above named petitioner is, accordingly,
rejected.
However, since the petitioner is in custody for a along period, learned Court below
is directed to expedite the petitioner’s trial. If the petitioner’s trial is not concluded by
31.5.2011, the petitioner shall be at liberty to renew his prayer for bail.
S.K (NARENDRA NATH TIWARI, J)