IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.502 of 2011
Babulal @ Jatu Hansda ...... Petitioner
-Versus-
The State of Jharkhand. ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. A.K. Upadhyay, Advocate.
For the State : A.P.P.
------
2/25.02.2011
: The petitioner is an accused in the case registered under Section
376 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case due to enmity;
the petitioner is 35 years old married man; he is a labourer and working
in Kolkata; he is in custody since April, 2010.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is named in the F.I.R.; there is direct
allegation of committing rape on a eight years old girl against the
petitioner.
Regard being had to the nature of allegation and the material
against him, I am not inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected.
(Narendra Nath Tiwari, J.)
Shamim/