High Court Jharkhand High Court

Meghlal Mandal vs State Of Jharkhand on 1 September, 2011

Jharkhand High Court
Meghlal Mandal vs State Of Jharkhand on 1 September, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.5258 of 2011

          Meghlal Mandal                                  .....   Petitioner
                                      Versus
          The State of Jharkhand                          ....      Opposite Party

          CORAM:         HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner          :      Mr. Vijay Kumar Roy
          For the State               :      A. P.P.

                                  -----
3/1.9.2011

Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.

Petitioner has been made accused for the offence under Sections 364A,
302,201/34 of the Indian Penal Code, in connection with Jamua P.S. Case no. 107
of 2010, corresponding to G.R. No. 1168 of 2010.

There is direct allegation against the petitioner and the other co-accuse to
have kidnapped the minor son of the informant, whose dead body was recovered
from the well. The witnesses have also stated they had seen those persons, who
had kidnapped the son of the deceased, while returning back from the said well
after hearing the sound that something was thrown in well and after that the dead
body of the deceased was recovered.

Learned counsel for the petitioner submitted that petitioner has been falsely
implicated in this case. Earlier, the Sanha was lodged by the informant in which
petitioner was not named. It is further submitted that petitioner has been named
due to previous enmity. It has also submitted that other co-accused have been
granted bail. Learned counsel accordingly prays for bail.

In the facts and circumstances of the case, particularly, in view of the fact
that there is direct allegation against the petitioner to have kidnapped the
deceased and witnesses have stated that they had seen the petitioner and other
co-accused returning from the said well after hearing the sound of throwing
something in the well, I am not inclined to release the petitioner on bail.
Accordingly, prayer for bail stands rejected.

(H. C. Mishra, J)
R.Kumar