High Court Jharkhand High Court

Shrikant Das vs State Of Jharkhand on 26 April, 2011

Jharkhand High Court
Shrikant Das vs State Of Jharkhand on 26 April, 2011
                IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             B.A. No.8173 of 2010

            Srikant Das                                        ...... Petitioner
                                       -Versus-
            The State of Jharkhand                 ....... Opposite Party.
                                 ------
            CORAM : HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
                                  ------
            For the Petitioner : Mr. Rajesh Kumar, Advocate
            For the State      : A.P.P.
                                 ------

4/26.04.2011

: The petitioner is an accused in the case registered under
Sections 364/120B/302/201 of the Indian Penal Code and Section 27 of
the Arms Act.

Learned counsel appearing on behalf of the petitioner submitted
that the petitioner has been falsely implicated in this case; the allegation
of recovery of dead body on the petitioner’s confession is wholly false
and concocted; from reading the time and date of the F.I.R. it is evident
that the F.I.R. was lodged subsequent to the alleged confession but it
was not registered under Section 302 I.P.C.; this Section was
subsequently added; petitioner is in custody since July, 2010; he is a
local permanent resident; there is no chance of his absconding.

Learned A.P.P. opposed the petitioner’s prayer for bail and
submitted that dead body of the deceased Ajay Ravidas was recovered
from the forest on pointing out by the petitioner; he has also confessed
his guilt; there is strong circumstance against the petitioner.

Regard being had to the nature of allegation and material against
him, I am not inclined to release the petitioner on bail.

Petitioner’s prayer for bail is rejected at this stage.

(Narendra Nath Tiwari, J.)
Shamim/