High Court Jharkhand High Court

Chittaranjan Singh @ … vs State Of Jharkhand on 25 May, 2011

Jharkhand High Court
Chittaranjan Singh @ … vs State Of Jharkhand on 25 May, 2011
          IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             A. B. A. No. 1616 of 2011
          1. Chittaranjan Singh @ Chittaranjan Kumar
          2. Priya Ranjan Singh @ Priya Ranjan Kumar .... ...              Petitioners
                                         Versus
          The State of Jharkhand                             ..... ...     Opposite Party
                                      --------
                 CORAM        :       HON'BLE MR. JUSTICE H. C. MISHRA
                                      ------
          For the Petitioners         :        Mr. K.P.Deo, Advocate
          For the State               :        Mr. Binod Singh, A.P.P.
                                      ------

2/ 25.05.2011

Heard learned counsel for the petitioners and learned A.P.P. for the
State.

The petitioners are apprehending their arrest in connection with
Adityapur P.S. Case no. 34 of 2011 corresponding to G.R. No. 105 of 2011 for the
offence under Sections 147, 148, 149, 341, 323, 325, 307, 379 and 354 of the
Indian Penal Code.

There is a case and counter case between the parties. Both the parties
are neighbours and there was quarrel for construction of drain, in which the
alleged occurrence had taken place. There are some overt acts attributed to the
petitioners also.

In view of the above facts and circumstances, I am not inclined to
enlarge the petitioners on anticipatory bail. Accordingly, prayer for anticipatory
bail of the petitioners, named above, is rejected. If the petitioners surrender before
the court below and pray for regular bail, the court below shall consider their case
and pass necessary order in accordance with law without being prejudiced by this
order of rejection.

( H. C. Mishra, J.)
R.Kr.