High Court Jharkhand High Court

Shashi Bhushan Prasad Singh vs State Of Jhaarkhand on 13 September, 2011

Jharkhand High Court
Shashi Bhushan Prasad Singh vs State Of Jhaarkhand on 13 September, 2011
                 IN THE HIGH COURT OF JHARKHAND RANCHI
                           Cr. M.P. No. 365 of 2007

               Shashi Bhushan Prasad Singh @ Bhushan Prasad Singh ... Petitioner
                                      Versus
               The State of Jharkhand ... .... ..... .... .         Opp. Party

           CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                               ............

               For the Petitioner   : Mr. Mahendra Singh Chhabra
               For the Opp. Party   : Mr. Mukesh Kumar, (A.P.P.)

                                           ORDER


4/13.09.2011

This application has been filed for quashing the order
dated 12.05.2006 passed by Judicial Magistrate, Bokaro in C.P. Case
No. 91 of 2002 whereby warrant has been issued and petitioner has
been declared absconder.

In the facts and circumstances of the case, I do not want
to interfere with same order. This application is accordingly dismissed.

However petitioner is directed to surrender in the court
below within two weeks from today and pray for bail. The learned court
below directed to dispose of the bail application on merit without being
prejudiced that petitioner was absconder.

(Prashant Kumar, J.)

Binit