IN THE HIGH COURT OF JHARKHAND AT RANCHI
Cr. M. P. No. 1378 of 2011
Niman Nagouar & Others ..... Petitioners
Versus
The State of Jharkhand & Another ..... Respondents
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. M.K.Chitra
For the Respondents - Mr. M.B.Lal, A.P.P
-----
2/9.9.2011
In this petition, the petitioners have prayed for cancellation of bail granted to
the O. P. No. 2 by order dated 5.10.10 of this Court passed in B. A. No. 7357/2010.
Learned counsel for the petitioners submitted that for considering his prayer for bail,
the O. P. No. 2 had given the statement that he had undertaken activities in
accordance with the terms of the registration of the Trust, but the said statement is
wholly incorrect. The O. P. No. 2 was not acting in accordance with the terms of the
registration of the Trust. Learned counsel further submitted that there is chance of
tampering with the evidence by the O. P. No. 2.
Learned A.P.P opposed this petition and submitted that none of the grounds
taken by the petitioners is sufficient for cancellation of bail of the O. P. No. 2. This
petition has been filed maliciously without any valid ground and the same is liable to
be dismissed.
I have heard learned counsel for the parties and gone through the record.
Learned counsel for the petitioners has disputed the facts stated in the said bail
order of the O. P. No. 2. Learned counsel has further submitted that there is
apprehension of tampering with the evidence. No cogent and valid ground has been
taken for cancelling the bail granted to the O. P. No. 2 . I, therefore, find no merit in
this petition.
This petition is, accordingly, dismissed.
S.K (NARENDRA NATH TIWARI, J)