IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.703 of 2011
Manoj Sah ...... Petitioner
-Versus-
The State of Jharkhand. ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. P.K. Verma, Advocate
For the State : A.P.P.
------
2/04.03.2011
: The petitioner is an accused in the case registered under
Sections 364/392/364A/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; nothing
incriminating has been recovered from his possession; the petitioner is
in custody but no T.I. Parade was held.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner along with other accused persons
kidnapped the brother of the informant for ransom; several materials are
against the petitioner which have been seen by learned court below; the
allegation against the petitioner is of serious nature.
Regard being had to the nature of allegation and materials against
him, I am not inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected.
(Narendra Nath Tiwari, J.)
Shamim/