IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 5681 of 2011
...
Chhathu Oraon ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Md. Faruque Ansari, Advocate.
For the State : Mr. P.K. Sahay, APP.
...
02/02.09.2011
Bail application filed by Chhathu Oraon, is moved by Sri Md.
Faruque Ansari, learned counsel for the petitioner and opposed by Sri
P.K. Sahay, learned Additional P.P. for the State.
Earlier the bail prayer of petitioner rejected because he is the
assailant of deceased.
Considering the same, I am not inclined to enlarge the
petitioner on bail. Hence, his prayer for bail rejected.
Learned court below is directed to expedite the trial.
(Prashant Kumar, J.)
sunil/