IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7130 of 2010
Mahiuddin Ansari @ Mahuaddin Ansari @ Mochi .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. N.K.Jaiswal, Advocate
For the O.P. : APP
-----
4/01.03.2011
The petitioner is an accused in the case registered for the offence under
section 395 of the Indian Penal Code .
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; petitioner’s name transpired only on the basis of
confessional statement of co-accused; there is no other cogent material against
him in the instant case; petitioner is in custody since January,2010.
Learned APP opposed the prayer for bail of the petitioner and submitted
that several materials have been collected against the petitioner in the instant
case and he has got criminal antecedent; he is accused, at least, in seven
cases of serious nature; the trial has already commenced and the same is likely
to be concluded shortly.
Regard being had to the nature of allegation and the material against the
petitioner, I am not inclined to release the above named petitioner on bail.
Accordingly, the prayer for bail of the above named petitioner is rejected.
However,since the petitioner is in custody for more than one year, his trial
shall be expedited.
( Narendra Nath Tiwari, J.)
s.b.