IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3461 of 2010
Umesh Kumar Bajpayee ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. D.K. Prasad
For the State: Mr. Amitabh, APP
10/24.02.2011
: Anticipatory bail application filed by petitioner Umesh
Kumar Bajpayee in connection with Jasidih P.S. Case No. 156 of 2010
( G.R. No. 702 of 2010) pending in the court of Chief Judicial
Magistrate, Deoghar is moved by Sri. D.K. Prasad and opposed by Sri.
Amitabh, learned Additional P.P.
It is submitted by learned counsel for the petitioner that
petitioner has already completed the work of the school. In support of
that he filed certificate issued by the Village Mukhiya and the
statement of bank account.
However, a counter affidavit filed by the Investigating
Officer in which the said Investigating Officer had categorically stated
at paragraph no. 4 that the work has still not completed.
Considering the aforesaid facts and circumstance, I am
not inclined to enlarge the petitioner on anticipatory bail. Hence, the
prayer for anticipatory bail of the petitioner, above named, is rejected.
( Prashant Kumar,J.)
Sharda/-
2