High Court Jharkhand High Court

Pankaj Kumar Barnwal & Ors vs State Of Jharkhand on 8 March, 2011

Jharkhand High Court
Pankaj Kumar Barnwal & Ors vs State Of Jharkhand on 8 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                A.B.A. No. 3509 of 2010
                                      ------
            1. Pankaj Kumar Barnwal
            2. Souman Sen @ Somen Sen
            3. Lalan Kumar
            4. Satyendra Kumar Gautam              ...  ......              Petitioners
                                      Versus
            The State of Jharkhand       ....  ...    ....    ...         Opp. Party
                                        ------
            CORAM:        HON'BLE MR. JUSTICE PRASHANT KUMAR
                                    ------
            For the Petitioners     :      Mr. Nawal Kishore Prasad, Advocate
            For the State           :      Miss Anita Sinha, A.P.P.
                                           -----

5 /08.03.2011

Anticipatory bail application filed by petitioners, Pankaj Kumar
Barnwal, Souman Sen @ Somen Sen, Lalan Kumar and Satyendra Kumar Gautam is
moved by Sri Nawal Kishore Prasad, counsel for the petitioners and opposed by
Miss Anita Sinha, Additional P.P.

From perusal of complaint petition, I find that dispute is of civil nature.
Considering the aforesaid facts and circumstance, I allow this
anticipatory bail application and I direct the petitioners, above named, to surrender
in the court below by 23rd March 2011. If petitioners surrender by that time, learned
court below is directed to enlarge them on bail on furnishing bail bond of
Rs. 10,000/- (Ten thousand) each with two sureties of the like amount each to the
satisfaction of learned Chief Judicial Magistrate, Koderma in connection with
Koderma (Telaiya) P.S. Case No.370 of 2008 corresponding to G.R. No.582 of
2008, subject to the condition as laid down under Section 438 (2) of the Cr.P.C.

(Prashant kumar, J)
R.K./