In the High Court of Jharkhand at Ranchi
B.A. No.9696 of 2010
Ranjeet Kumar Singh @ Ranjeet Bihari ..... Petitioner
VERSUS
State of Jharkhand ..............................Opposite Party
CORAM: HON'BLE MR.JUSTICE R.R.PRASAD
For the Petitioner :Mr. Gaurav Priyadarshi
For the State :A.P.P
3/ 9.5.11
. Regard being had to the facts and circumstances as well as the
allegation levelled against the petitioner that the petitioner shot dead the deceased
and that the trial appears to be at the verge of its conclusion, I am not inclined to
grant bail to the petitioner. Hence, the prayer for bail of the petitioner is rejected.
However, taking into consideration the period of custody and
that only one witness is to be cross-examined, let the trial be expedited so as to be
concluded within six months.
( R.R.Prasad, J.)
ND/