IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5347 of 2011
Bablu Nishad ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Binod Kumar Dubey
For the State : A. P.P.
-----
3/25.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Section 396 of the
Indian Penal Code and Section 4/5 of the Explosive Substance Act, in connection
with Jagarnathpur P.S. Case no. 36 of 2010, corresponding to G.R. No. 447 of
2010.
The case relates to commission of dacoity in the house of the informant in
which one person died.
Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case.
It appears from the impugned order that the looted articles were recovered
from this petitioner and the petitioner has also been identified in T.I. Parade.
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