IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.782 of 2011
Kana Raju Singh ...... Petitioner
-Versus-
The State of Jharkhand. ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Kumar Nilesh, Advocate
For the State : A.P.P.
------
2/07.03.2011
: The petitioner is an accused in the case registered under
Sections 324/323/307/302/34 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; there is no
direct evidence against the petitioner in this case; nothing cogent has
been collected against the petitioner; there is only circumstantial
evidence in this case; the petitioner is in custody since December,
2009; he is a local permanent resident; there is no chance of his
absconding.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the trial is in progress and some witnesses have already
been examined.
Regard being had to the stage of the case, I am not inclined to
release the petitioner on bail.
Petitioner’s prayer for bail is rejected. However, since the
petitioner is in custody, his trial shall be expedited.
if the petitioner’s trial is not concluded by 31 st July, 2011, the
petitioner shall be released on bail on furnishing bail bonds/sureties to
the satisfaction of learned trial court.
(Narendra Nath Tiwari, J.)
Shamim/