IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 2328 of 2011
Sarim Birua ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : M/s R.P. Gupta, P.K. Nayak,
For the Opp. Party : Mr. M.B. Lal, A.P.P.
3/01.08.2011
Bail application filed by petitioner Sarim Birua in
connection with Manjhgaon P.S. Case No. 39 of 2010 corresponding
to G.R. No. 649 of 2010 pending in the court of learned Chief Judicial
Magistrate, Chaibasa is moved by Sri P.K. Nayak, learned counsel for
the petitioner and opposed by Sri M.B. Lal, learned Additional PP.
Paragraph no. 7 of case diary shows that petitioner is the
main assailant of deceased.
Considering the same, I am not inclined to enlarge
petitioner above named on bail. Accordingly, his bail application
rejected.
(Prashant Kumar, J.)
Binit