High Court Jharkhand High Court

Tanveer Ansari vs State Of Jharkhand on 11 March, 2011

Jharkhand High Court
Tanveer Ansari vs State Of Jharkhand on 11 March, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 320 of 2011
                                     ...
           Tanveer Ansari                         ...  ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                 ...    ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Azeemuddin, Advocate.
           For the State             : ­ Mrs. Sadhna Kumar, A.P.P.
                                     ...
02/11.03.2011

Anticipatory bail application filed by Tanveer Ansari, is moved 
by Sri Azeemuddin, learned counsel for the petitioner and opposed 
by Smt Sadhna Kumar, learned Additional P.P. for the State.

From perusal of first  information report and impugned 
order,  it  appears   that  petitioner   implicated   in   this  case  merely  on 
suspicion. 

Considering   the   aforesaid   facts   and   circumstances,   I 
allow this application and direct the petitioner to surrender in the 
court below by 25th of March, 2011 and in the event of his surrender, 
the   learned  court  below  is   directed   to  enlarge   him   on   bail  on   his 
furnishing   bail   bond   of   Rs.   10,000/­(Ten   Thousand)   with   two 
sureties of the like amount each to the satisfaction of Chief Judicial 
Magistrate, Daltonganj, Palamau,  in  connection  with  Haider Nagar 
P.S. Case No. 68 of 2010 corresponding to G.R. No. 2002 of 2010, 
subject to the  condition as laid down  under section 438(2) of the 
Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/