High Court Jharkhand High Court

Satbirchandra Takur vs State Of Jharkhand on 24 June, 2011

Jharkhand High Court
Satbirchandra Takur vs State Of Jharkhand on 24 June, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         B.A. No. 4231 of 2011

           Satbirchandra Thakur              ...    ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. Mohit Prakash
           For the State:              Mr. R.S. Singh , APP

2/24.06.2011

: Bail application filed by petitioner Satbirchandra Thakur in
connection with Dumri P.S. Case No. 44 of 2008 ( G.R. No. 801 of 2008,
S.T. No. 24 of 2009 ) Pending in the court of learned Sessions Judge,
Gumla is moved by Sri Mohit Prakash and opposed by Sri R.S. Singh,
learned Additional P.P.

Earlier bail prayer of petitioner rejected because he is
main assailant and on his confession the instrument used in the
commission of murder recovered. It is, however, submitted that co-
accused Shaali Devi has been granted bail. From perusal of records, I
find that the case of petitioner stand on different footing.

Under the said circumstance, I am not inclined to re-
consider the prayer for bail of the petitioner, Hence, the prayer for bail
of the petitioner, above named, is rejected.

( Prashant Kumar,J.)

Sharda/-