IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3091 of 2010
...
1. Lal Krishna Pandey @ Man Pandey
2. Kalawati Devi ... ... Petitioners
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. A.K. Sahani, Advocate.
For the State : Mr. S. Maji, APP.
...
06/05.01.2011
Anticipatory bail application filed by Lal Krishna Pandey @
Man Pandey and Kalawati Devi, is moved by Sri A.K. Sahani, learned
counsel for the petitioners and opposed by Sri S. Maji, learned
Additional P.P. for the State.
It appears that petitioners implicated in this case merely on
suspicion. There is no direct evidence against them either in the
F.I.R. or in the case diary.
Considering the aforesaid facts and circumstances, I allow this
anticipatory bail application and direct the petitioners to surrender in
the court below by 18th of January, 2011 and in the event of their
surrender, the learned court below is directed to enlarge them on bail
on their furnishing bail bond of Rs. 10,000/(Ten Thousand) each
with two sureties of the like amount each to the satisfaction of Chief
Judicial Magistrate, Hazaribag, in connection with Sadar (Muffasil)
P.S. Case No. 309 of 2010 corresponding to G.R. No. 1306 of 2010,
subject to the condition as laid down under section 438(2) of the
Cr.P.C.
(Prashant Kumar, J.)
sunil/