High Court Jharkhand High Court

Yogendra Singh Bhokta @ Soren Jee vs State Of Jharkhand on 25 July, 2011

Jharkhand High Court
Yogendra Singh Bhokta @ Soren Jee vs State Of Jharkhand on 25 July, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                              B.A. No.4773 of 2011
                                     ------
            Yogendra Singh Bhokta @ Soren Jee                    ...    ......      Petitioner
                                     Versus

            The State of Jharkhand               ....   ...      ....   ...        Opp. Party
                                        ------

            CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                     ------
            For the Petitioner       :      Mr. Jitendra S. Singh, Advocate
            For the Opp. Party       :      A.P.P.
                                            -----

02 /25.07.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 147, 148, 149, 120-B,

448, 380 & 427 of the Indian Penal Code, Section 3/5 of the Explosive Substance Act

and Section 17(i)(ii) of Criminal Law Amendment Act in connection with Kunda P.S.

Case No.1 of 2007, corresponding to G.R. Case No.8 of 2007 and S.T. No. 79 of 2010

which is pending in the Court of learned Sessions Judge, Chatra.

According to the fardbeyan the petitioner and his associates, who are

members of extremists organisation, raided the house of informant and they were in

search of Dulare Khan who was previously belonging to the same extremists

organisation. When Dulare Khan was not found, the extremists blew away the house

by exploding bomb.

It is submitted that no specific overt act is alleged against the petitioner and

the identification during night is also doubtful. The petitioner has already remained

in custody for more than one and half years and under such circumstances he may be

granted bail.

Learned counsel for the State opposed the prayer for bail and submitted that

the petitioner is known leader of extremists organisation and he is involved in a

number of cases.

Considering the allegations levelled against the petitioner as well as the nature

of the offence, I am not inclined to enlarge the petitioner on bail. Accordingly, the

prayer for bail of the petitioner stands rejected.

(D.N. Upadhyay, J)
NKC