High Court Jharkhand High Court

Shyamal Kumar Aikat @ Shyam Kumar … vs State Of Jharkhand on 19 April, 2011

Jharkhand High Court
Shyamal Kumar Aikat @ Shyam Kumar … vs State Of Jharkhand on 19 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 344 of 2011
                                     ...
           Shyamal Kumar Aikat @ Shyam Kumar Aikat ... Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...      ... Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. P.K. Deomani, Advocate.
           For the State             : ­ Mr. A.B. Mahto, APP.
                                     ...                         
03/19.04.2011

Anticipatory bail application filed by Shyamal Kumar Aikat @ 
Shyam Kumar Aikat, in connection with Itkhori P.S. Case No. 80 of 
2010 corresponding to G.R. No. 845 of 2010  pending in the court of 
Chief   Judicial   Magistrate,   Chatra,   is   moved   by   Sri   P.K.   Deomani, 
learned   counsel for the petitioner and opposed by Sri A.B. Mahto, 
learned Additional P.P. for the State.

In view of the allegations made in the F.I.R., I am not inclined 
to   enlarge   the   petitioner   on   anticipatory   bail.   Accordingly,   the 
anticipatory bail application is rejected.

 

    (Prashant Kumar, J.)
sunil/