High Court Jharkhand High Court

Ranju Devi & Anr vs State Of Jharkhand on 1 March, 2011

Jharkhand High Court
Ranju Devi & Anr vs State Of Jharkhand on 1 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  A.B.A. No. 2523 of 2010
                                        ------
            1. Ranju Devi
            2. Veena Devi                                      ...    ......      Petitioners
                                         Versus
            The State of Jharkhand                ....   ...   ....   ...       Opp. Party
                                         ------
            CORAM:        HON'BLE MR. JUSTICE PRASHANT KUMAR
                                    ------
            For the Petitioners     :      Mr. Bibhash Kumar Sinha, Advocate
            For the State           :      Mr. A.K. Prasad, A.P.P.
                                           -----

6 /01.03.2011

Anticipatory bail application filed by petitioners, Ranju Devi and Veena
Devi is moved by Sri Bibhash Kumar Sinha, counsel for the petitioners and opposed
by Mr. A.K. Prasad, Additional P.P.

From perusal of First Information Report, I find that no specific overt
act alleged against these petitioners.

Considering the aforesaid facts and circumstances, I allow this
anticipatory bail application and I direct the petitioners, above named, to surrender
in the court below by 11th March 2011. If the petitioners surrender by that time,
learned court below is directed to enlarge them on bail on furnishing bail bond of
Rs. 10,000/- (Ten thousand) each with two sureties of the like amount each to the
satisfaction of learned Judicial Magistrate, Dhanbad in connection with Dhanbad
P.S. Case No.268 of 2008 corresponding to G.R. No.1139 of 2008, subject to the
condition as laid down under Section 438 (2) of the Cr.P.C.

(Prashant kumar, J)
R.K./