IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.7694 of 2011
Shanti Marandi @ Sumitra @ Akansha @ Shanti ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Vishal Kumar Trivedi
For the State : A. P.P.
-----
2/18.11.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution.
Petitioner has been made accused for the offence under Sections
147/148/149/120B/302/307/427 of the Indian Penal Code read with Section 27 of
Arms Act read with Section 17 of CLA Act and Section 13 of U.A.P. Act read with
Section 3 / 4 of Explosive Substance Act, in connection with Pirtand P.S. Case
no32 of 2010, corresponding to G.R. No.1763 of 2010.
The petitioner is named in the FIR being a member of the extremist group
and there is allegation against the extremist group to have exploded land mines in
which one vehicle was exploded and five persons were killed.
In the facts and circumstances of the case, I am not inclined to release the
petitioner on bail. Accordingly, prayer for bail stands rejected.
(H. C. Mishra, J)
R.Kumar