High Court Jharkhand High Court

Nishi Kant Jha vs State Of Jharkhand on 10 March, 2011

Jharkhand High Court
Nishi Kant Jha vs State Of Jharkhand on 10 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 3462 of 2010

           Nishi Kant Jha              ...   ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. R.s. Mazumdar
           For the State:              Mr, Shekhar Sinha , APP

6/10.03.2011

: Anticipatory bail application filed by petitioner Nishi Kant
Jha in connection with Madhupur P.S. Case No. 113 of 2010 ( G.R. No.
283 of 2010) pending in the court of S.D.J.M., Madhupur at Deoghar is
moved by Sri. R.S. Mazumdar and opposed by Sri Shekhar Sinha,
learned Additional P.P.

In view of the allegation, made in the FIR , I am not
inclined to enlarge the petitioner on anticipatory bail. Hence, the
prayer for anticipatory bail of the petitioner, above named, is rejected.

( Prashant Kumar,J.)

Sharda/-