IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4639 of 2010
...
1. Kamleshwar Mahato
2. Raj Kumar Mahato ... ... Petitioners
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Ranjan Kumar Singh, Advocate.
For the State : Mr. Tapas Roy, APP.
...
02/03.02.2011
Learned counsel for the petitioners seeks permission to struck
off the name of petitioner no. 2 from the cause title of the present
anticipatory bail application.
Permission accorded.
Learned counsel for the petitioner is directed to make
necessary correction in the cause title in course of the day.
Anticipatory bail application filed on behalf Kamleshwar
Mahato, is moved by Sri Ranjan Kumar Singh, learned counsel for
the petitioner and opposed by Sri Tapas Roy, learned Additional P.P.
for the State.
In view of the allegations made in the complaint petition and
statement of complainant on S.A., I am not inclined to enlarge the
petitioner, Kamleshwar Mahato, on anticipatory bail. Hence, the
anticipatory bail application is rejected.
(Prashant Kumar, J.)
sunil/