Jharkhand High Court
Nitish Kumar @ Nitish Kumar Bharti vs State Of Jharkhand on 9 May, 2011
In the High Court of Jharkhand at Ranchi
B.A. No.131 of 2011
Nitish Kumar & Nitish Kumar Bharti........ Petitioner
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. Binod Kumar
For the State :A.P.P
4/ 9.5.11
. Having heard learned counsel appearing for the petitioner and
learned counsel appearing for the State and taking into account the allegation
levelled against the petitioner that this petitioner did commit rape upon the
prosecutrix, I am not inclined to grant bail to the petitioner. Hence, the prayer for bail
of the petitioner is rejected.
Let the trial be expedited.
(R.R.Prasad, J.)
ND/