IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.6325 of 2010
Kuleshwar Bhuinya @ Kamleshwar BHuinya ...... Petitioner
-Versus-
The State of Jharkhand . ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. R.P. Gupta, Advocate.
For the State : A.P.P.
------
3/21.02.2011
: The petitioner is an accused in the case registered under
Sections 302/201/34 of the Indian Penal Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case merely on
suspicion; there is nothing cogent against him; he is in custody since
December 2007; trial has not been concluded till date.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is a named accused and there are materials
against him; the trial is in progress; some witnesses have already been
examined.
In view of the nature of allegation and stage of the trial, I am not
inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected. However, since the
petitioner is in custody, the trial shall be expedited.
If the trial is not concluded till 30th June, 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/