Jharkhand High Court
Mallu Mian vs State Of Jharkhand on 7 April, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4298 of 2010
...
Mallu Mian ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. A.K. Amar, Advocate.
For the State : Mr. Amitabh, APP.
...
03/07.04.2011
Anticipatory bail application filed by Mallu Mian, in connection
with Lokai Narainpur P.S. Case No. 5 of 2010 corresponding to G.R.
No. 345 of 2010 pending in the court of Chief Judicial Magistrate,
Giridih, is moved by Sri A.K. Amar, learned counsel for the petitioner
and opposed by Sri Amitabh, learned Additional P.P. for the State.
Victim stated that he was abducted on the instance of
petitioner.
Considering the same, I am not inclined to enlarge the
petitioner on anticipatory bail. Accordingly, the anticipatory bail
application is rejected.
(Prashant Kumar, J.)
sunil/