IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3088 of 2010
------
1. Arjun Singh
2. Sitaram Singh
3. Pramod Singh @ Pramod Kumar Singh ... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mr. R.S. Mazumdar, Sr. Advocate
For the State : Mr. Tapas Roy, A.P.P.
-----
4 /25.02.2011
Anticipatory bail application filed by petitioners, Arjun Singh, Sitaram
Singh and Pramod Singh @ Pramod Kumar Singh is moved by Sri R.S. Mazumdar,
Sr. counsel for the petitioners and opposed by Mr. Tapas Roy, Additional P.P.
Admittedly, petitioners are owners of trucks in question, from which
illegal coal seized.
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./