IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4155 of 2010
...
Pawan Kumar Gupta @ Pappu Gupta ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. B.P. Pandey, Sr. Advocate.
For the Complainant : Mr. Jai Prakash, Sr. Advocate.
...
06/04.02.2011
Anticipatory bail application filed by Pawan Kumar Gupta @
Pappu Gupta, is moved by Sri B.P. Pandey, learned senior counsel for
the petitioner and opposed by Sri Jai Prakash, learned senior counsel
for the complainant.
Complainant admitted in her statement on S.A. that she has no
paper to show that she had paid any amount to the petitioner. I
further find that the dispute between the parties is civil in nature,
which can be resolved by a competent civil court.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner to surrender in the court below
by 17th of February, 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 S.D.J.M.,
Dhanbad, in connection with C.P. Case No. 616 of 2009, subject to
the condition as laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/