IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.284 of 2011
Habla Munda ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. C. Mukherjee, Advocate.
For the State : A.P.P.
------
3/23.02.2011
: The petitioner is an accused in the case registered under
Sections 147, 148, 149, 452, 307, 302 and 379 of the Indian Penal
Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; he is in
custody since December, 2010; petitioner is a co-villager of the
deceased and has been deliberately implicated.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that there is direct allegation of committing murder of the
deceased.
Regard being had to the nature of allegation and material against
the petitioner, I am not inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected.
(Narendra Nath Tiwari, J.)
Shamim/