IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.4773 of 2011
------
Yogendra Singh Bhokta @ Soren Jee ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Jitendra S. Singh, Advocate
For the Opp. Party : A.P.P.
-----
02 /25.07.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Sections 147, 148, 149, 120-B,
448, 380 & 427 of the Indian Penal Code, Section 3/5 of the Explosive Substance Act
and Section 17(i)(ii) of Criminal Law Amendment Act in connection with Kunda P.S.
Case No.1 of 2007, corresponding to G.R. Case No.8 of 2007 and S.T. No. 79 of 2010
which is pending in the Court of learned Sessions Judge, Chatra.
According to the fardbeyan the petitioner and his associates, who are
members of extremists organisation, raided the house of informant and they were in
search of Dulare Khan who was previously belonging to the same extremists
organisation. When Dulare Khan was not found, the extremists blew away the house
by exploding bomb.
It is submitted that no specific overt act is alleged against the petitioner and
the identification during night is also doubtful. The petitioner has already remained
in custody for more than one and half years and under such circumstances he may be
granted bail.
Learned counsel for the State opposed the prayer for bail and submitted that
the petitioner is known leader of extremists organisation and he is involved in a
number of cases.
Considering the allegations levelled against the petitioner as well as the nature
of the offence, I am not inclined to enlarge the petitioner on bail. Accordingly, the
prayer for bail of the petitioner stands rejected.
(D.N. Upadhyay, J)
NKC