High Court Jharkhand High Court

Ashok Tigga vs State Of Jharkhand on 22 June, 2011

Jharkhand High Court
Ashok Tigga vs State Of Jharkhand on 22 June, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            A.B.A. No. 1348 of 2011

     Ashok Tigga                          ...      ... ...      Petitioner
                                          Versus
     The State of Jharkhand               ...      ... ...    Opposite Party
                                          ­­­­­­­­­­­
     CORAM                 : HON'BLE MR. JUSTICE H.C. MISHRA
                            
           For the Petitioner          : None
           For the State               :  A.P.P.
                                          ­­­­­­­­­­­
03/22.06.2011

  No one appears in spite of  repeated calls  on behalf of the petitioner. 

Learned counsel for the State is present.

The   Petitioner   is   apprehending   his   arrest   for   the   offences   under 
Sections   341,   323,   376,   406,   504   of   the   Indian   Penal   Code   in   connection   with 
Kharsawan P. S. Case No. 02 of 2011 corresponding to G.R. No. 28 of 2011
There   is   direct   allegation   against   the   petitioner   to   have   committed 
sexual intercourse with the informant and to have taken money from her.

In the facts and circumstances of the case particularly in view of the 
fact that there is direct allegation against the petitioner, I am not inclined to grant 
anticipatory   bail   to   the   petitioner,   Ashok   Tigga.   Accordingly,   the   prayer   for 
anticipatory bail of the petitioner is rejected.

(H.C. Mishra, J.)

Satayendra