IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4791 of 2010
...
1. Anita Devi
2. Dinanath Paswan
3. Prabhunath Paswan
4. Suma Devi ... ... Petitioners
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Sanjay Kumar, Advocate.
For the State : Mr. Amresh Kumar, A.P.P.
...
03/28.03.2011
Anticipatory bail application filed by Anita Devi, Dinanath
Paswan, Prabhunath Paswan and Suma Devi, is moved by Sri Sanjay
Kumar, learned counsel for the petitioners and opposed by Sri
Amresh Kumar, learned Additional P.P. for the State.
It appears that Sahdeo Prasad, husband of the informant, has
been granted anticipatory bail by this Court vide order dated
28.02.2011 in A.B.A. No. 123 of 2011. Petitioners are nanads and
nandosi of informant.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioners to surrender in the court below
by 8th of April, 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 Chief Judicial Magistrate,
Bokaro, in connection with B.S. City (Mahila) P.S. Case No. 07 of
2010 corresponding to G.R. No. 1339 of 2010, subject to the
condition as laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/