IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 76 of 2011
...
Naresh Yadav ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Nilendu Kumar, Advocate.
For the State : Mr. H.K. Shikarwar, A.P.P.
...
03/03.03.2011
Anticipatory bail application filed by Naresh Yadav, is moved
by Sri Nilendu Kumar, learned counsel for the petitioner and opposed
by Sri H.K. Shikarwar, learned Additional P.P. for the State.
It is alleged that petitioner being a middleman and supplier
took money from different persons.
However, Sri H.K. Shikarwar, learned Additional P.P. submits
that if petitioner deposits Rs. 50,000/ to the State exchequer as a
condition for anticipatory bail, then State has no objection.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner to surrender in the court below
by 14th of March, 2011 and in the event of his surrender, the learned
court below is directed to enlarge him on bail on his furnishing bail
bond of Rs. 10,000/(Ten Thousand) with two sureties of the like
amount each to the satisfaction of SubDivisional Judicial Magistrate,
Madhupur at Deoghar, in connection with Karon P.S. Case No. 53 of
2010 corresponding to G.R. No. 467 of 2010, subject to the condition
as laid down under section 438(2) of the Cr.P.C. with a further
condition that petitioner will deposit Rs. 50,000/ in the court below.
The Nazir, civil court, Deoghar is directed to deposit the said amount in
State exchequer.
(Prashant Kumar, J.)
sunil/