Jharkhand High Court
Munna Rai vs State Of Jharkhand on 11 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 8628 of 2010
Munna Rai ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Mahendra Singh Chhabra
For the State: Mr, Shekhar Sinha , APP
3/11.03.2011
: Bail application filed by petitioner Munna Rai in
connection with Bengabad P.S. Case No. 53 of 2009 (S.T. No. 372 of
2009) pending in the court of Additional Sessions Judge, F.T.C.-II,
Giridih is moved by Sri. Mahendra Singh Chhabra and opposed by Sri
Shekhar Sinha , learned Additional P.P.
In view of the allegation made against the petitioner, I
find no fresh ground to reconsider the prayer for bail.
Hence, the prayer for bail of the petitioner, above named,
is rejected.
( Prashant Kumar,J.)
Sharda/-