Jharkhand High Court
Shankar Ram @ Sanjay Ram vs State Of Jharkhand on 12 August, 2011
IN THE HIGH COURT OF JHARKHAND RANCHI
B. A. No. 5983 of 2011
Shankar Ram @ Sanjay Ram ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opp. Party
CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
............
For the Petitioner : Mr. Sanjay Kumar, Advocate
For the Opp. Party : Mr. J. Mahto, A.P.P.
2/12.08.2011
Bail application filed by petitioner Shankar Ram @ Sanjay
Ram in connection with Kisko P.S. Case No. 33 of 2007 corresponding
to G.R. No. 452 of 2007, S.T. No. 56 of 2009 pending in the court of
learned Sessions Judge, Lohardaga is moved by Sri Sanjay Kumar,
learned counsel for the petitioner and opposed by Sri J. Mahto,
learned Additional PP.
Earlier bail prayer of petitioner rejected because he has
got criminal antecedent. No explanation given regarding the said
antecedent.
Accordingly, I find no fresh ground to reconsider the
prayer for bail. Hence prayer for bail of the petitioner above named
rejected.
(Prashant Kumar, J.)
Binit