IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 1259 of 2011
Bablu Uraon ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the petitioner : Mr. Deepak Kumar, Advocate
For the Opp. Party : Mr. H.K. Shikarwar, A.P.P.
2/04.03.2011
Bail application filed by Bablu Uraon in connection with
Patratu (Bhurkunda) P.S. Case No. 170 of 2009 corresponding to G.R.
No. 2333 of 2009 arising out of S.T. No. 273 of 2010 pending in the
court of learned ADJ cum FTC-VII Hazaribagh is moved by Sri
Deepak Kumar, learned counsel for the petitioner and opposed by Sri
H.K. Shikarwar, learned Additional PP.
Earlier bail prayer of petitioner rejected after considering
the merit of case. At present I find no new ground to reconsider the
same. Accordingly present bail application rejected.
However it appears that petitioner is in custody from
9.2.2010. Under the said circumstance, court below is directed to
conclude the trial within nine months from the date of receipt of this
order. If the trial is not concluded by that time, petitioner may renew his
prayer for bail.
(Prashant Kumar, J.)
Binit