IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 240 of 2011
1. Shivjee Singh
2. Shankar Singh .... Petitioners
Versus
The State of Jharkhand .... Opp. Party
CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR
For the Petitioners : Mr. Rajan Raj, Advocate.
For the State : APP.
05/22.06.2011
Heard learned counsel for the petitioners and learned counsel for
the State.
This is an application for grant of anticipatory bail to the petitioners
for the offence under Sections 414/120B/34 of the Indian Penal Code,
Section 33 of the Indian Forest Act, Section 30(ii) of the Coal Mines Act and
Section 4(1), 4(1A) of the MMRD Act.
It appears from the criminal antecedent report that similar nature
of cases are pending against these petitioners.
Considering the same, I am not inclined to grant anticipatory bail
to the petitioners. Hence, their prayer for anticipatory bail is rejected and
they are directed to surrender in the Court below and pray for regular bail.
(Pradeep Kumar, J.)
Kamlesh/