IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No. 1909 of 2011
Rejdeo Yadav @ Deo Narayan Yadav............. Petitioner
-- Versus --
The State of Jharkhand ..................... Opp. Party
----
CORAM: HON'BLE MRS. JUSTICE JAYA ROY
----
For the Petitioner : Mr. Anil Kumar, Advocate
For the State : Mr. Sadhna Kumar, A.P.P.
----
06/ 18.07.2011
Heard the counsel for the petitioner and the counsel for
the State.
The petitioner is an accused in this case
which has been registered for the offence under Sections 384/34 of
the Indian Penal Code, and Under Section 17 of the C.L.A. Act.
The counsel for the petitioner submits that it
has not come in the case diary that he came to the place of
occurrence and demanded the lavy from the villagers.
The counsel for the State has pointed out that
the witnesses have said that the persons, who collected the levy
from the tractors, were of the group of Rajdeo-the present
petitioner. It is further pointed out that the petitioner is also
involved in another case committed under Section 302 I.P.C. and
Section 27 of the Arms Act and also under Section 17 of the C.L.A.
Act. He has further submitted that the petitioner is the leader of
the extremist group.
Considering all these materials, I am not
inclined to grant bail to the petitioner. Accordingly, the prayer for
bail of the petitioner is, hereby, rejected, at this stage.
( JAYA ROY, J.)
SI/