High Court Jharkhand High Court

Tetu Paswan & Anr vs State Of Jharkhand on 8 March, 2011

Jharkhand High Court
Tetu Paswan & Anr vs State Of Jharkhand on 8 March, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   B. A. No. 887 of 2011
          1. Tetu Paswan
          2. Sahdeo Paswan                               ..... Petitioners
                                         Versus
          The State of Jharkhand                         ..... Opposite Party
                                         -----
                   CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                         -----
          For the Petitioners    - Mr. S.K.Pandey
          For the State          - Mr. A.P.P
                                         -----

2/8.3.2011

The petitioners are in custody in connection with the case registered under

Sections 394/34 IPC.

Learned counsel for the petitioners submitted that the petitioners have been falsely

implicated in this case; there is no specific allegation against them; the identification of the

seized articles in the T. I. Parade is doubtful; the same has not been held properly; the

petitioners are in custody since September 2010.

Learned A.P.P opposed the petitioners’ prayer for bail and submitted that the looted

articles, recovered from the petitioners’ possession, were put on T. I. Parade and the

same were identified by the informant; there is cogent material against the petitioner.

Regard being had to the nature of allegation and the materials against the

petitioners, I am not inclined to grant bail to the petitioners. Prayer for bail of the above

named petitioners is, accordingly, rejected.

    S.K                                                           (NARENDRA NATH TIWARI, J)