High Court Jharkhand High Court

Rajdeo Yadav @ Deo Narayan Yadav vs State Of Jharkhand on 18 July, 2011

Jharkhand High Court
Rajdeo Yadav @ Deo Narayan Yadav vs State Of Jharkhand on 18 July, 2011
     IN THE HIGH COURT OF JHARKHAND AT RANCHI

                             B.A. No. 1909 of 2011

           Rejdeo Yadav @ Deo Narayan Yadav.............          Petitioner
                                  -- Versus --
           The State of Jharkhand         .....................   Opp. Party
                                     ----

           CORAM:           HON'BLE MRS. JUSTICE JAYA ROY
                                     ----
           For the Petitioner   :    Mr. Anil Kumar, Advocate
           For the State        :    Mr. Sadhna Kumar, A.P.P.
                                ----

06/ 18.07.2011

Heard the counsel for the petitioner and the counsel for

the State.

The petitioner is an accused in this case

which has been registered for the offence under Sections 384/34 of

the Indian Penal Code, and Under Section 17 of the C.L.A. Act.

The counsel for the petitioner submits that it

has not come in the case diary that he came to the place of

occurrence and demanded the lavy from the villagers.

The counsel for the State has pointed out that

the witnesses have said that the persons, who collected the levy

from the tractors, were of the group of Rajdeo-the present

petitioner. It is further pointed out that the petitioner is also

involved in another case committed under Section 302 I.P.C. and

Section 27 of the Arms Act and also under Section 17 of the C.L.A.

Act. He has further submitted that the petitioner is the leader of

the extremist group.

Considering all these materials, I am not

inclined to grant bail to the petitioner. Accordingly, the prayer for

bail of the petitioner is, hereby, rejected, at this stage.

( JAYA ROY, J.)

SI/