High Court Jharkhand High Court

Nitish Kumar @ Nitish Kumar Bharti vs State Of Jharkhand on 9 May, 2011

Jharkhand High Court
Nitish Kumar @ Nitish Kumar Bharti vs State Of Jharkhand on 9 May, 2011
                In the High Court of Jharkhand at Ranchi

                      B.A. No.131 of 2011

              Nitish Kumar & Nitish Kumar Bharti........ Petitioner

                      VERSUS

               State of Jharkhand ..............................Opposite Party

              CORAM: HON'BLE MR.JUSTICE R.R.PRASAD

              For the Petitioner :Mr. Binod Kumar
              For the State      :A.P.P

4/ 9.5.11

. Having heard learned counsel appearing for the petitioner and

learned counsel appearing for the State and taking into account the allegation

levelled against the petitioner that this petitioner did commit rape upon the

prosecutrix, I am not inclined to grant bail to the petitioner. Hence, the prayer for bail

of the petitioner is rejected.

Let the trial be expedited.

(R.R.Prasad, J.)
ND/