IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 3223 of 2011
Manbahal Lohra ............... Petitioner
Versus
The State of Jharkhand ......... Opposite Party
----------
CORAM: HON'BLE MR. JUSTICE H . C . MISHRA
For the Petitioner : Mr. Neelanjan Chaterjee
For the State : A.P.P.
-----------
08 /12.09.2011
Heard the learned counsel for the petitioner and learned A.P.P. for
the Prosecution.
Petitioner has been made accused for the offence under sections
302/34 of the I.P.C and 27 of the Arms Act in connection with Karra P.S. Case
No. 18 of 2010 corresponding to G.R. No. 136 of 2010.
The bail application of the petitioner was earlier rejected by order
dated 19.1.2011 passed in B.A.No. 8342 of 2010. The case relates to murder of
one Kartik Oraon, who was shot at by six miscreants near a shop. No one was
named in the F.I.R.
Learned counsel for the petitioner submitted that petitioner has
been falsely implicated in this case and prays for bail.
Learned A.P.P. has opposed the prayer for bail stating that from
the case diary it appears that one eye witness has named this petitioner to be
one of the persons who fired upon the deceased.
In the facts and circumstances of the case, I am not inclined to
release the petitioner on bail. Accordingly, the bail prayer of the petitioner,
Manbahal Lohra is rejected.
( H.C. Mishra, J.)
A. Mohanty