IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 7680 of 2010
Balram Kumar Rabidas @ Balram Rabidas @ Bablu... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mrs. Vandana Singh, Advocate
For the State : Mr. Prem Prakash, A.P.P.
3 /07.01.2011
Bail application filed by Balram Kumar Rabidas @ Balram
Rabidas @ Bablu in connection with Bermo (Gandhi Nagar) P.S. Case No.
149 of 2009 corresponding to G.R. No. 922 of 2009 (S.T. No. 134 of 2010)
pending in the court of learned Additional District Judge, F.T.C.-1, Bermo at
Tenughat is moved by Mrs. Vandana Singh, counsel for the petitioner and
opposed by Mr. Prem Prakash, Additional P.P.
Earlier bail prayer of the petitioner rejected on the ground that
he is the main assailant of deceased. I find no fresh ground to reconsider
the same.
Accordingly, I am not inclined to enlarge the petitioner, above
named, on bail. Hence his bail application rejected.
However, it appears that petitioner is in custody from
12.11.2009, the trial court is directed to expedite the trial and conclude the
same as early as possible.
(Prashant Kumar, J.)
R.K./