IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1348 of 2011
Ashok Tigga ... ... ... Petitioner
Versus
The State of Jharkhand ... ... ... Opposite Party
CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : None
For the State : A.P.P.
03/22.06.2011
No one appears in spite of repeated calls on behalf of the petitioner.
Learned counsel for the State is present.
The Petitioner is apprehending his arrest for the offences under
Sections 341, 323, 376, 406, 504 of the Indian Penal Code in connection with
Kharsawan P. S. Case No. 02 of 2011 corresponding to G.R. No. 28 of 2011
There is direct allegation against the petitioner to have committed
sexual intercourse with the informant and to have taken money from her.
In the facts and circumstances of the case particularly in view of the
fact that there is direct allegation against the petitioner, I am not inclined to grant
anticipatory bail to the petitioner, Ashok Tigga. Accordingly, the prayer for
anticipatory bail of the petitioner is rejected.
(H.C. Mishra, J.)
Satayendra