High Court Jharkhand High Court

Ramjanam Paswan @ Darhi vs State Of Jharkhand on 16 March, 2011

Jharkhand High Court
Ramjanam Paswan @ Darhi vs State Of Jharkhand on 16 March, 2011
       IN THE HIGH COURT OF JHARKHAND AT RANCHI
                          B.A. No.1184 of 2011

            Ramjanam Paswan @ Darhi                              .... Petitioner
                                   Versus
            The State of Jharkhand                              ...O.P.

            Coram : The Hon'ble Mr. Justice Narendra Nath Tiwari

            For the Petitioner        : Mr. P.K.Mukhopadhyay, Advocate
            For the O.P.             : APP
                                  -----

2 /16.03.2011

The petitioner is an accused in the case registered for the offence under
sections 341, 323, 379 and 376/34 of the Indian Penal Code .

Learned counsel for the petitioner submitted that the petitioner has been
falsely implicated in the case; he is in custody since November,2008; out of nine
witnesses, only seven witnesses have been examined, but there is no progress
in the trial since December, 2009.

Learned APP opposed the prayer for bail of the petitioner and submitted
that this is a case of gang rape; the petitioner is named accused; the trial is in
progress and the same 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 two years, the
trial shall be expedited. If the trial is not concluded by 31 st August, 2011, the
petitioner shall be at liberty to pray for bail before learned court below.

( Narendra Nath Tiwari, J.)
s.b.