IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4951 of 2011
Muni Lal Tudu ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Prabir Chatterjee
For the State : A. P.P.
-----
4/24.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
307/326/323 of the Indian Penal Code, in connection with Dhanbad G.R.P.S.
Case no.127 of 2010, S.T. No.134 of 2011.
The petitioner is the husband of the injured and there is direct allegation
against the petitioner to have intentionally pushed his wife before the running train
in which her leg was amputated.
In the facts and circumstances of the case, I am not inclined to release the
petitioner on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar