IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5882 of 2011
Ajay Hazam @ Chamar ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Arun Kumar, Advocate
For the State : A.P.P.
------
3/09.09.2011
: The petitioner is an accused in the case registered under
Sections 302/34 of the Indian Penal Code, Section 17 of the C.L.A. Act
and Section 27 of the Arms Act.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; several
witnesses have been examined but they have not supported the
prosecution case and have been declared hostile; petitioner is in custody
since June 2010; he is a local permanent resident; there is no chance of
his absconding.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is a named accused and there are materials
against him; trial is at the concluding stage; nine witnesses have already
been examined and at this juncture the petitioner should not be released
on bail.
Regard being had to the nature of allegation and stage of the trial,
I am not inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected. However, since the
petitioner is in custody, his trial shall be expedited.
If the petitioner’s trial is not concluded by 31st March, 2012, the
petitioner shall be released on bail on furnishing bail bonds/sureties to
the satisfaction of learned court below.
(Narendra Nath Tiwari, J.)
Shamim/