High Court Jharkhand High Court

Md.Ayub @ Chhotu Khan @ Md Ayub Khan vs State Of Jharkhand on 22 December, 2010

Jharkhand High Court
Md.Ayub @ Chhotu Khan @ Md Ayub Khan vs State Of Jharkhand on 22 December, 2010
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 3376 of 2010
                                     ...
           Md. Ayub @ Chhotu Khan @ Md. Ayub Khan                ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...         Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. P.C. Tripathi, Sr. Advocate.
           For the State             : ­ Mrs. Sadhna Kumar, APP.
                                     ...
03/22.12.2010

Anticipatory bail application filed by Md. Ayub @ Chhotu Khan 
@   Md.   Ayub   Khan,   is   moved   by   Sri   P.C.   Tripathi,   learned   senior 
counsel   for   the   petitioner   and   opposed   by   Smt   Sadhna   Kumar, 
learned Additional P.P. for the State.

From perusal of First Information Report, I find that there is no 
allegation in it that petitioner has interfered in the Government work 
of informant or any of the person who participated in the meeting.

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   Additional   Chief   Judicial   Magistrate,   Bermo   at 
Tenughat,   in   connection   with   B.T.P.S.   Case   No.   82   of   2010 
corresponding to G.R. No. 718 of 2010, subject to the condition as 
laid down under section 438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/