High Court Jharkhand High Court

Baleshwar Yadav vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Baleshwar Yadav vs State Of Jharkhand on 23 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              B.A. No. 3710 of 2011
                                     ...
           Baleshwar Yadav                           ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                    ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Pradeep Kumar Nayak, Advocate.
           For the State             : ­ Mr. D.K. Chakraverty, APP.
                                     ...
03/23.09.2011

Bail   application   filed   by   Baleshwar   Yadav,   is   moved   by   Sri 
Pradeep   Kumar   Nayak,   learned   counsel   for   the   petitioner   and 
opposed   by   Sri   D.K.   Chakraverty,   learned   Additional   P.P.   for   the 
State.

Earlier the bail prayer of petitioner rejected after considering 
that petitioner is one of the main assailant. Thus, I find no ground to 
reconsider the same. 

Accordingly, his prayer for bail rejected.

 

    (Prashant Kumar, J.)
sunil/