IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 887 of 2011
1. Tetu Paswan
2. Sahdeo Paswan ..... Petitioners
Versus
The State of Jharkhand ..... Opposite Party
-----
CORAM: HON'BLE MR. JUSTICE NARENDRA NATH TIWARI
-----
For the Petitioners - Mr. S.K.Pandey
For the State - Mr. A.P.P
-----
2/8.3.2011
The petitioners are in custody in connection with the case registered under
Sections 394/34 IPC.
Learned counsel for the petitioners submitted that the petitioners have been falsely
implicated in this case; there is no specific allegation against them; the identification of the
seized articles in the T. I. Parade is doubtful; the same has not been held properly; the
petitioners are in custody since September 2010.
Learned A.P.P opposed the petitioners’ prayer for bail and submitted that the looted
articles, recovered from the petitioners’ possession, were put on T. I. Parade and the
same were identified by the informant; there is cogent material against the petitioner.
Regard being had to the nature of allegation and the materials against the
petitioners, I am not inclined to grant bail to the petitioners. Prayer for bail of the above
named petitioners is, accordingly, rejected.
S.K (NARENDRA NATH TIWARI, J)