IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7180 of 2011
Idris Alam @ Idris ansari ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Arbind Kr. Sinha
For the State : A. P.P.
-----
3/11.11.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
147/148/149/302/364/427/436/201 of the Indian Penal Code and 27 of the Arms
Act and under Section 17 of the C.L.A. Act, in connection with Nawdiha
(Chhatarpur) P.S. Case no.151 of 2009, corresponding to G.R. No.2076 of 2009.
The house of the informant was brunt by the members of the extremists
group in which two persons died and brother of the informant was abducted by the
extremists. It also finds mentions that the entire house was razed to ground and
some cattle were also killed.
Learned counsel for the petitioner has submitted that petitioner has not
been named accused in this case and has been falsely been implicated in this
case. Learned counsel accordingly prayed for bail.
Learned APP opposed the prayer for bail and submitted that witnesses
have named this petitioner to be one of the persons involved in this case being the
member of the extremists group.
The impugned order also shows that the there is confessional statement of
this petitioner before the police. as also the witnesses have also named this
petitioner as one of the culprit.
In the facts and circumstances of the case, I am not inclined to release the
petitioner on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar