High Court Jharkhand High Court

Nagen Murmu vs State Of Jharkhand on 8 April, 2011

Jharkhand High Court
Nagen Murmu vs State Of Jharkhand on 8 April, 2011
                       IN THE HIGH COURT OF JHARKHAND RANCHI
                                  B. A. No. 2488 of 2011

                   Nagen Murmu                              ...    ...     Petitioner
                                            Versus
                   The State of Jharkhand             ...   ...    ... Opp. Party

                        CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                      ............

                For the petitioner      : Mr. Rajiv Sharma, Sr. Advocate
                For the State           : Mr. J. Mahto, A.P.P.


2 /08.04.2011

Bail application filed by Nagen Murmu in connection with Masalia
P.S. Case No.27 of 2010 corresponding to G.R. No.332 of 2010 pending in the
court of learned Chief Judicial Magistrate, Dumka is moved by Sri Rajiv
Sharma, senior counsel for the petitioner and opposed by Sri J. Mahto,
Additional P.P.

There is direct allegation against petitioner that he committed rape
upon the prosecutrix.

Considering the same, I am not inclined to enlarge the petitioner,
above named, on bail. Hence his bail application rejected.

(Prashant Kumar, J.)
R.K./