High Court Jharkhand High Court

Ashok Kumar Ojha & Ors vs State Of Jharkhand & Anr on 7 March, 2011

Jharkhand High Court
Ashok Kumar Ojha & Ors vs State Of Jharkhand & Anr on 7 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 266 of 2011
                                      ...
           1. Ashok Kumar Ojha
           2. Shanto Devi @ Shantibala Devi
           3. Sudip Kumar Ojha                   ...    ...     Petitioners
                               ­V e r s u s­
           The State of Jharkhand & Another          ...      ...     Opposite Parties
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. B.M. Tripathy, Sr. Advocate.
           For the State              : ­ Mr. S. Maji, A.P.P.
                                      ...
02/07.03.2011

Anticipatory   bail   application   filed   by   Ashok   Kumar   Ojha, 
Shanto Devi @ Shantibala Devi and Sudip Kumar Ojha, is moved by 
Sri   B.M.   Tripathy,   learned   senior   counsel   for   the   petitioners   and 
opposed by Sri  S. Maji, learned Additional P.P. for the State.

From perusal of statement of complainant on S.A., I find that 
he has made general and omnibus allegations against petitioners and 
three others namely Rinku, Pinku and Tinku, but the learned C.J.M. 
disbelieve part of his statement and took cognizance only against the 
present petitioners.

Considering   the   aforesaid   facts   and   circumstances,   I 
allow this application and direct the petitioners to surrender in the 
court   below   by   18th  of   March,   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 
Judicial Magistrate, Dhanbad, in connection with C.P. Case No. 2277 
of 2009, subject to the condition as laid down under section 438(2) 
of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/