High Court Jharkhand High Court

Singrai Samad & Anr vs State Of Jharkhand on 8 July, 2011

Jharkhand High Court
Singrai Samad & Anr vs State Of Jharkhand on 8 July, 2011
          IN   THE      HIGH COURT OF JHARKHAND AT RANCHI
                             B. A. No. 2980 of 2011
          1. Singrai Samad
          2. Sufal Mahali                                   .... ...       Petitioners
                                        Versus
          The State of Jharkhand                             ..... ...     Opposite Party
                                     --------
                 CORAM        :      HON'BLE MR. JUSTICE H. C. MISHRA
                                     ------
          For the Petitioners        :        Mr. Ananda Sen, Advocate
          For the State              :        Mr. S. Maji, A.P.P.
                                       ------

2/ 08.07.2011

Heard learned counsel for the petitioners and learned A.P.P. for the
Prosecution.

The petitioners have been made accused for the offence under
Sections 364(A), 387, 386, 34 of the Indian Penal Code, in connection with S.T.
No. 34 of 2010 arising out of Kharswan P.S. Case No. 4 of 2010 corresponding
to G.R. No. 31 of 2010.

There is direct allegation against petitioners and other co-accused
to have abducted the informant for demand of rupees two lakhs and the persons
nearby reached at the spot and apprehended the petitioners.

In the facts of this case, I am not inclined to enlarge the petitioners,
Singrai Samad and Sufal Mahali, on bail. Accordingly, their prayer for bail is
rejected.

( H. C. Mishra, J.)
R.Kr.