High Court Jharkhand High Court

Dhiraj Kumar vs State Of Jharkhand & Anr on 29 April, 2011

Jharkhand High Court
Dhiraj Kumar vs State Of Jharkhand & Anr on 29 April, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A.B.A. No. 211 of 2011
                                             ...
                   Dhiraj Kumar                            ...      ...       Petitioner
                                      ­V e r s u s­
                   The State of Jharkhand & Another        ...        ...       Opposite Parties
                                             ...
                   CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                             ...
                   For the Petitioner        : ­ Mr. H.K. Shikarwar, Advocate.
                   For the State             : ­ Mr. P.K. Appu, A.P.P.
                   For the Informant         : ­ Mr. Mukesh Kumar, Advocate.
                                             ...
03/29.04.2011

Anticipatory bail application filed by Dhiraj Kumar, is moved 
by Sri H.K. Shikarwar, learned counsel for the petitioner and opposed 
by   Sri   P.K.   Appu,   learned   Additional   P.P.   for   the   State   and   Sri 
Mukesh Kumar, learned counsel for the informant.

In the F.I.R. no specific overt act alleged against the petitioner. 
It further appears from Annexure­3 that parties amicably settled their 
dispute outside the court and filed compromise petition in the court 
below. 

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by 9th  of May, 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, 
Hazaribag, in connection with Patratu (Barkakana) P.S. Case No. 137 
of   2010   corresponding   to   G.R.   No.   1840   of   2010,   subject   to   the 
condition as laid down under section 438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/