Jharkhand High Court
Premanand Mahto @ Pramanand … vs State Of Jharkhand on 19 May, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1117 of 2011
Premanand Mahto @ Pramanand Mahato .....Petitioner
Versus
The State of Jharkhand .....Opposite Party
Coram:THE HON'BLE MR. JUSTICE R.K. MERATHIA
---------
For the Petitioner : Mr. Ajit Kumar, Advocate
For the State : APP
--------
04-19/05
/2011 Heard.
It is submitted that petitioner is in jail for about six months and
that the main allegations are against co-accused-Panchanand Gope.
Counsel for the State pointed out that there is direct allegation
against the petitioner and Panchanand Gope of firing on the
informant which is supported by the medical evidence, in which fire
arm injuries were found on stomach and chest.
In the circumstances, I am not inclined to grant bail to the
petitioner. Accordingly, prayer for bail of the petitioner is rejected.
( R. K. Merathia, J)
Rakesh/