IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 2488 of 2011
Nagen Murmu ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Rajiv Sharma, Sr. Advocate
For the State : Mr. J. Mahto, A.P.P.
2 /08.04.2011
Bail application filed by Nagen Murmu in connection with Masalia
P.S. Case No.27 of 2010 corresponding to G.R. No.332 of 2010 pending in the
court of learned Chief Judicial Magistrate, Dumka is moved by Sri Rajiv
Sharma, senior counsel for the petitioner and opposed by Sri J. Mahto,
Additional P.P.
There is direct allegation against petitioner that he committed rape
upon the prosecutrix.
Considering the same, I am not inclined to enlarge the petitioner,
above named, on bail. Hence his bail application rejected.
(Prashant Kumar, J.)
R.K./