IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7500 of 2011
Ramavtar Sahu ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Kripa Shankar Nanda
For the State : A. P.P.
-----
3/16.11.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections 384 and
387 of the Indian Penal Code in connection with Sisai P.S. Case no.118 of 2010,
corresponding to G.R. No.619 of 2010.
There is direct allegation against the petitioner and the other co-accused to
have demanded extortion money from the informant and they had also taken
some money from the house of the informant. Subsequently, they made demand
for further amount of extortion money.
Learned Counsel for the petitioner submitted that petitioner has been
falsely implicated in this case. It has further been submitted that in trial the
informant has been examined but he has not taken the name of this petitioner.
Learned counsel has accordingly prayed for bail.
In the facts and circumstances of the case, particularly in view of the fact
that the petitioner has been named in the FIR itself to be one of the persons who
had demanded the extortion money and had also taken some amount from the
house of the informant, I am not inclined to release the petitioner Ramavtar Sahu
on bail. Accordingly, prayer for bail of the petitioner stands rejected.
However, in view of the submission of the learned counsel for the petitioner
that the witnesses are being examined in this case and have not named this
petitioner, the trial court is directed to expedite the trial.
(H. C. Mishra, J)
R.Kumar