IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5200 of 2011
Akbar Ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. R.S. Mazumdar
For the State : A. P.P.
-----
4/1.9.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 302/34 of
the Indian Penal Code, in connection with Barhait P.S. Case no. 73 of 2010,
corresponding to G.R. No. 399 of 2010.
There is direct allegation against the petitioner to have assaulted the
deceased by gas light, due to which he died.
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