Jharkhand High Court
Swapan Mahato vs State Of Jharkhand on 14 February, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 9689 of 2010
Swapan Mahato ...... Petitioner
Versus
The State of Jharkhand ...... Opposite Party
CORAM : HON'BLE THE CHIEF JUSTICE
For the Petitioner : Mr. Ananda Sen
For the Opposite Party : A.P.P.
02/14.02.2011
Heard learned counsel for the parties.
It is alleged that the petitioner was one of those who participated in
the loot. Since there is allegation of loot against the petitioner and he has
been identified, this Court does not consider it appropriate to enlarge the
petitioner on bail.
His prayer for bail is rejected.
(Bhagwati Prasad,C.J.)
Biswas/Alankar