IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 820 of 2011
...
1. Sunil Poddar @ Verma
2. Umesh Poddar
3. Mukesh Poddar ... ... Petitioners
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Krishna Murari, Advocate.
For the State : Mr. P.K. Appu, A.P.P.
...
02/25.04.2011
Anticipatory bail application filed by Sunil Poddar @ Verma,
Umesh Poddar and Mukesh Poddar, is moved by Sri Krishna Murari,
learned counsel for the petitioners and opposed by Sri P.K. Appu,
learned Additional P.P. for the State.
From perusal of first information report, it appears that the
only nonbailable section leveled against the petitioners is Section
379/34 of the I.P.C. There is general allegation with regard to theft.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioners to surrender in the court below
by 4th of May, 2011 and in the event of their surrender, the learned
court below is directed to enlarge them on bail on their furnishing
bail bond of Rs. 10,000/(Ten Thousand) each with two sureties of
the like amount each to the satisfaction of C.J.M., Deoghar, in
connection with Deoghar Sadar (Town) P.S. Case No. 23 of 2011
corresponding to G.R. No. 58 of 2011, subject to the condition as laid
down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/