High Court Jharkhand High Court

Sujeet Singh vs State Of Jharkhand on 4 March, 2011

Jharkhand High Court
Sujeet Singh vs State Of Jharkhand on 4 March, 2011
                  IN THE HIGH COURT OF JHARKHAND RANCHI
                              B. A. No. 400 of 2011

               Sujeet Singh ...      ...  ...    Petitioner
                                      Versus
               The State of Jharkhand ... ...    ... Opp. Party

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the petitioner    : Mr. A.K. Kashyap, Sr. Advocate
                                       Mrs. Lina Shakti
               For the Opp. Party    : Mr. Shekhar Sinha, A.P.P.


4/04.03.2011

Bail application filed by Sujeet Singh in connection with
Manatu(Tarhasi O.P.) P.S. Case No. 17 of 2009 corresponding to G.R.
No. 281 of 2009 arising out of S.T. No. 270 of 2010 pending in the
court of learned Sessions Judge, Palamau at Daltonganj is moved by
Sri A.K. Kashyap, learned senior counsel for the petitioner and
opposed by Sri Shekhar Sinha, learned Additional PP.

Earlier bail prayer of petitioner rejected on merit. At
present, I find no fresh ground to reconsider the bail application.
Accordingly, at this stage, I am not inclined to enlarge petitioner above
named on bail. Hence his bail application rejected.

It appears that petitioner is in custody from 16th June 2009
and up till now charge has not been framed. Court below is directed to
frame charge immediately and hold the trial on day to day basis and
conclude the same within six months from the date of receipt of this
order.

(Prashant Kumar, J.)

Binit