High Court Jharkhand High Court

Barun Paul & Anr vs State Of Jharkhand on 19 April, 2011

Jharkhand High Court
Barun Paul & Anr vs State Of Jharkhand on 19 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 4504 of 2010
                                     ------
           1. Barun Paul
           2. Sangram Hembram        ...  ...     ...    ....    .....   Petitioners
                                     Versus
           The State of Jharkhand..       ....     ...   ....    ...     Opp.Party
                       ~           ------
           CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR
                                 ------
           For the Petitioners:  Mr. Soumitra Baroi
           For the Opp. Party:   Mr. R.S. Singh, A.P.P

                                     -----

4/19.04.2011

Anticipatory bail application filed by petitioners, Barun Paul
and Sangram Hembram in connection with Dhalbhumgarh P.S. Case No.
57 of 2010 corresponding to G.R. No. 511 of 2010 pending in the court of
learned ACJM Ghatsila is moved by Sri Soumitra Baroi learned counsel
for the petitioner and opposed by Sri R.S. Singh learned Additional P.P.

There is direct allegation against petitioners that they were
indulged in extracting illicit stones from forest area.

Considering the same, I am not inclined to enlarge petitioners
above named on anticipatory bail. Accordingly their anticipatory bail
application rejected.

(Prashant Kumar, J)

Binit