High Court Jharkhand High Court

Vinod Kumar Jha @ Binod Kumar Jha vs State Of Jharkhand on 22 December, 2010

Jharkhand High Court
Vinod Kumar Jha @ Binod Kumar Jha vs State Of Jharkhand on 22 December, 2010
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 4499 of 2010
                                     ...
           Vinod Kumar Jha @ Binod Kumar Jha...            ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...       ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. K.P. Deo, Advocate.
           For the State             : ­ Mr. T.N. Verma, APP.
                                     ...
02/22.12.2010

Anticipatory   bail   application   filed   by   Vinod   Kumar   Jha   @ 
Binod Kumar Jha, is moved by Sri K.P. Deo, learned counsel for the 
petitioner and opposed by Sri T.N. Verma, learned Additional P.P. for 
the State.

From perusal of First Information Report, I find that there is no 
allegation in it to show that petitioner has forged the signature of 
Authority who issued the certificate in question.

Considering the aforesaid facts and circumstances, I direct the 
petitioner to surrender in the court below by 11th  of January, 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, Godda, in connection with 
Godda (Town) P.S. Case No. 413 of 2010 corresponding to G.R. No. 
1317 of 2010, subject to the condition as laid down under section 
438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/