IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.9047 of 2010
Pritam Yadav ...... Petitioner
-Versus-
The State of Jharkhand ....... Opposite Party.
------
CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
------
For the Petitioner : Mr. Yogesh Modi, Advocate
For the State : A.P.P.
------
3/07.04.2011
: The petitioner is an accused in the case registered under
Sections 147, 148, 149, 323, 324, 307 and 302 of the Indian Penal
Code.
Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; there is
omnibus allegation against this petitioner and others; the entire story is
false and baseless; the petitioner has been implicated out of grudge and
due to enmity; he is in custody since September, 2010.
Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that the petitioner is a named accused; there is direct
allegation against him of inflicting injury on the deceased; the cause of
death is injury on the head due to hard blunt substance and the same
corroborates the allegation in the F.I.R.
Regard being had to the nature of allegation and material against
him, I am not inclined to release the petitioner on bail.
Petitioner’s prayer for bail is rejected.
(Narendra Nath Tiwari, J.)
Shamim/