High Court Jharkhand High Court

Ashish Kumar Dutta @ Chintu Dutta vs State Of Jharkhand on 27 April, 2011

Jharkhand High Court
Ashish Kumar Dutta @ Chintu Dutta vs State Of Jharkhand on 27 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                      A.B.A. No. 4478 of 2010
                                             ...
                   Ashish Kumar Dutta @ Chintu Dutta   ...      ...       Petitioner
                                      ­V e r s u s­
                   The State of Jharkhand                 ...     ...       Opposite Party
                                             ...
                   CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                             ...
                   For the Petitioner        : ­ Mr. Pandey Neeraj Rai, Advocate.
                   For the State             : ­ Mrs. Sadhna Kumar, A.P.P.
                   For the Informant         : ­ Mr. Manoj Kumar Sah, Advocate.
                                             ...
04/27.04.2011

Anticipatory  bail application  filed by Ashish  Kumar Dutta  @ 
Chintu Dutta, is moved by Sri Pandey Neeraj Rai, learned counsel for 
the   petitioner   and   opposed   by   Smt   Sadhna   Kumar,   learned 
Additional   P.P.   for   the   State   and   Sri   Manoj   Kumar   Sah,   learned 
counsel for the informant.

It   appears   that   co­accused   Pranav   Kumar   Dutta   @   Pranab 
Kumar   Dutta   @   Pranav   Dutta   and   Manas   Kumar   Dutta   @   Manas 
Dutta, against whom there is similar allegation, have been granted 
anticipatory bail by this Court vide order dated 28.02.2011 in A.B.A. 
No. 165 of 2011.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by 6th  of May, 2011 and in the event of his surrender, the learned 
court below is directed to enlarge him on bail on his furnishing bail 
bond of Rs. 10,000/­(Ten Thousand) with two sureties  of the like 
amount each to the satisfaction of C.J.M., Godda, in connection with 
Mahagama   P.S.   Case   No.   156   of   2010   corresponding   to   G.R.   No. 
1183 of 2010, subject to the condition as laid down under section 
438(2) of the Cr.P.C

 

    (Prashant Kumar, J.)
sunil/