IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3460 of 2010
------
1. Subodh Kumar Tiwary @ Subodh Kumar
2. Amitesh Kumar Tiwary @ Amit Kumar ... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mr. Indrajit Sinha, Advocate
For the State : Miss Anita Sinha, A.P.P.
-----
4 /08.03.2011
Anticipatory bail application filed by petitioners, Subodh Kumar Tiwary
@ Subodh Kumar and Amitesh Kumar Tiwary @ Amit Kumar is moved by Sri
Indrajit Sinha, counsel for the petitioners and opposed by Miss Anita Sinha,
Additional P.P.
It is alleged that petitioners are running a coaching center and on
demand they have issued forged School Leaving Certificate and Character
Certificate to the students. When the said certificate produced before the principal
of aforesaid school for attestation, the aforesaid offence came into light. Witnesses,
who were, examined by investigating officer supported the case of prosecution.
Considering the same, I am not inclined to enlarge the petitioners,
above named, on anticipatory bail.
Accordingly, this anticipatory bail application rejected.
(Prashant kumar, J)
R.K./