High Court Jharkhand High Court

Sanjay Kumar vs State Of Jharkhand Through Cbi on 25 February, 2011

Jharkhand High Court
Sanjay Kumar vs State Of Jharkhand Through Cbi on 25 February, 2011
              IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                                     A.B.A. No. 4358 of 2010
                                           with
                                     A.B.A. No. 2551 of 2010

              Sanjay Kumar            ...      Petitioner (A.B.A. No. 4358/2010)
              Vinod Kumar             ...      Petitioner (A.B.A. No. 2551/2010)
                               ­V e r s u s­
           State of Jharkhand through C.B.I. ... Opposite Party (in both cases)
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Nilendu Kumar, Advocate.
           For the C.B.I.             : ­ Md. Mokhtar Khan, A.S.G.I.
                                      ...
08/25.02.2011

Both   the   bail   applications   are   heard   together,   as   they   arose 
from the same F.I.R.

Heard Sri Nilendu Kumar, learned counsel for the petitioners 
and Md. Mokhtar Khan, learned counsel for the C.B.I.

Petitioners   are   Managers   of   M.K.Z.   Security   Services.   It   is 
submitted by learned counsel for the petitioners that on the similar 
sets of allegations in another case, this court has granted anticipatory 
bail to the accused persons vide Annexure­5 & 6.

Sri   Khan,   appearing   for   the   C.B.I.   has   fairly   stated   that   the 
facts and allegations in this cases are similar to other cases in which 
the   accused   persons   have   been   granted   anticipatory   bail   vide 
Annexure­5 & 6.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioners to surrender in the court below 
by 9th of March, 2011 and in the event of their surrender, the learned 
court below is directed to enlarge them on bail on their furnishing 
bail bond of Rs. 10,000/­(Ten Thousand) each with two sureties of 
the   like   amount   each   to   the   satisfaction   of   Special   Judge,   CBI, 
Ranchi,   in   connection   with   RC   02(A)/2008   (D),   subject   to   the 
condition as laid down under section 438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/