IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6285 of 2010
Akash Kumar Agrawal .... Petitioner
Versus
The State of Jharkhand ...O.P.
Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari
For the Petitioner : Mr. T. Mishra, Advocate
For the O.P. : APP
-----
4/05.04.2011
The petitioner is an accused in the case registered for the offence under
sections 419, 420 and 406 of the Indian Penal Code.
Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; there is a case and counter case and this case
was instituted only as a defence of the intended case, which was subsequently
lodged by the petitioner; he is in custody since February,2010 without any
cogent basis.
Learned APP opposed the prayer for bail of the petitioner and submitted
that there is direct allegation against the petitioner of cheating money in the
name of providing employment; the trial is in progress and already some
witnesses have been examined; the trial is likely to be concluded shortly.
Regard being had to the nature of allegation and also the stage of the
case, I am not inclined to release the above named petitioner on bail.
Accordingly, the prayer for bail of the above named petitioner is rejected.
However, since the petitioner is in custody for more than one year, the
trial shall be expedited.
( Narendra Nath Tiwari, J.)
s.b.