High Court Jharkhand High Court

Niral Sahu vs State Of Jharkhand on 20 October, 2011

Jharkhand High Court
Niral Sahu vs State Of Jharkhand on 20 October, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   Cr. Appeal (DB) No. 519 of 2011
           Niral Sahu...................                                    Appellant
                                      Versus
           State of Jharkhand   ..................                                      Respondent 
                                      ......

Coram:  Hon’ble Mr. Justice R.K.Merathia
   Hon’ble Mr. Justice P.P.Bhatt
……

           For the Petitioner                   : Mr. Pratiyush Lala, Advocate
           For the State                        : Mr.  APP
                                               ......
           Order No. 03                                                        October 2011
                                                                Dated the 20th
                                                                                           
           I.A. No. 1667 of 2011

Heard   the   counsel   for   the   parties   and   peruse   the   lower   court 
records.

It is submitted that the appellant has remained in jail custody for 
about half of the sentence, awarded to him; and that one Bhola Sahu @ 
Ajay   Sahu   was   granted   bail   on   25/03/2009   vide   Cr.   Appeal   (DB)   No. 
621/2008; and that the medical evidence does not support the gang rape; 
and that PW­1­ Lalita Kumar, another victim girl, turned hostile; and that 
PW­2­Muneran Barla (the victim/informant) identified only Bhola Sahu in 
Court   and   did   not   identify   other   three   accused   persons,   including   this 
appellant.

It appears that the case of this appellant is not similar to the case 
of Bhola Sahu, who has been granted bail, rather his case is similar to the 
cases   of   Manoj   Munda   and   Sita   Ram   Sahu,   whose   prayer   for   bail   was 
rejected   on   16/08/2010   and   17/06/2011   vide   Cr.   Appeal   (DB)   Nos. 
521/2010 and 784/2008. 

In the facts and circumstances of the case, we are not inclined to 
grant bail to this appellant. Accordingly, it is rejected.

I.A. 1667 of 2011 stands disposed of.

                                  
                                

                        (R.K.Merathia, J)

        (P.P.Bhatt, J)

Mukund/­