High Court Jharkhand High Court

Urmila Devi & Anr vs State Of Jharkhand on 24 March, 2011

Jharkhand High Court
Urmila Devi & Anr vs State Of Jharkhand on 24 March, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                           A.B.A. No. 405 of 2011

             1. Urmila Devi
             2. Mamta Devi                            ...   ....Petitioners

                                Vs.
             The State of Jharkhand ... ....   ....Opposite Party

CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR

             For the Petitioners:        Mr. Ranjan Kumar Sinha
             For the State:              Mr. S.N. Rajgarhia , APP

2/24.03.2011

: Anticipatory bail application filed by petitioners Urmila
Devi and Mamta Devi in connection with Madhupur P.S. Case No. 116
of 2010 ( G.R. No. 286 of 2010) pending in the court of S.D.J.M.,
Madhupur at Deoghar is moved by Sri. Ranjan Kumar Sinha and
opposed by Sri. S.N. Rajgarhia , learned Additional P.P.

Earlier, after some argument, petitioners has withdrawn
anticipatory bail application. I find no fresh ground to re-consider the
same.

Hence, the prayer for anticipatory bail of the petitioners, above
named, is rejected.

( Prashant Kumar,J.)

Sharda/-