High Court Jharkhand High Court

Vickey Kumar vs State Of Jharkhand on 11 March, 2011

Jharkhand High Court
Vickey Kumar vs State Of Jharkhand on 11 March, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                      B.A. No. 1208 of 2011
Vicky Kumar                                        ....    Petitioner

                                Versus
State of Jharkhand                                 ...      Opposite Party

Coram :            HON'BLE MR. JUSTICE J.C.S.RAWAT

For the petitioner(s) : Mr. P.K. Mukhopadhyay, Adv.
For the opposite party/ respondents : Addl.P.P.

11.03.2011

. Heard the parties.

After due consideration of the submissions of the learned
counsel for the parties; I have gone through the contents of the FIR and have
perused the evidence as well as the grounds of bail as mentioned in the Bail
Application; I have also gone through the contents of the order passed by the
learned Sessions Judge rejecting the bail application of the accused petitioner; I
have further perused the order dated 29.3.2010 passed in B.A. No. 7801/2009 by
which, the prayer for bail of the petitioner was rejected; I do not find any good and
fresh ground for granting bail to the petitioner. Accordingly, the prayer for bail of
the petitioner, named above, is rejected.

Anu/                                                         (J.C.S.Rawat,J.)