High Court Jharkhand High Court

Kaushal Kumar Singh vs State Of Jharkhand on 24 February, 2011

Jharkhand High Court
Kaushal Kumar Singh vs State Of Jharkhand on 24 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 3374 of 2010

           Kaushal Kumar Singh                     ...       ....Petitioner
                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. R.S. Mazumdar
           For the State:              Mr. T. Kabiraj, APP

4/24.02.2011

: Anticipatory bail application filed by petitioner Kaushal
Kumar Singh in connection with Govindpur ( Barwadda) P.S. Case No.
240 of 2010 ( G.R. No. 2220 of 2010) pending in the court of Chief
Judicial Magistrate, Dhanbad is moved by Sri. R.S. Mazumdar and
opposed by Sri. T. Kabiraj , learned Additional P.P.

It is admitted position that petitioner is husband of owner
of Truck No. JH 10 S 3314. It is alleged that he is whole sole In-Charge
of the aforesaid Truck.

Considering the aforesaid facts and circumstance, I am
not inclined to enlarge the petitioner on bail. Hence, the prayer for
anticipatory bail of the petitioner, above named, is rejected.

( Prashant Kumar,J.)

Sharda/-

2