IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4779 of 2010
...
Raja Ram Singh ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Rakesh Kumar Sinha, Advocate.
For the State : Mr. S.N. Rajgarhia, Advocate.
...
02/09.02.2011
Anticipatory bail application filed by Raja Ram Singh, is moved
by Sri Rakesh Kumar Sinha, learned counsel for the petitioner and
opposed by Sri S.N. Rajgarhia, learned counsel for the State.
From perusal of statement of complainant on S.A., it appears
that prior to filing of this complaint petition, petitioner has filed a
case against the complainant under Section 138 of the Negotiable
Instrument Act.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner to surrender in the court below
by 21st of February, 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 J.M., 1st Class,
Jamshedpur, in connection with C/1 Case No. 1469 of 2008, subject
to the condition as laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/