IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 617 of 2011
with
A.B.A. No. 572 of 2011
Dilip Kumar Sinha ... ....Petitioner( in ABA 617/11)
Awadhesh Kumar.... ...Petitioner ( in ABA 572/11)
Vs.
The State of Jharkhand ... ....Opposite Party( in both cases)
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioners: Mr. Ramesh Kumar Singh
( in ABA 617/11)
Mr. N.K. Prasad
( in ABA 572/11)
For the State: Mr. S.K. Srivastava, APP
( in ABA 617/11)
Mr. H.K. Shikarwar,APP
( in ABA 572/11)
3/18.04.2011
: Both the anticipatory bail applications arose from the
same FIR, thus are heard together and disposed of by this order.
Heard Sri. Ramesh Kumar Singh and Sri N.K. Prasad for the
petitioners , Sri S.K. Srivastava, learned Additional P.P. and Sri. H.K.
Shikarwar, learned Additional P.P. for the State.
From perusal of FIR, I find that only a case of violation of bye-
laws is made out which, in my view, can be resolved departmentally.
There is nothing in the counter affidavit to show that petitioners have
cheated the informant or any other person.
Considering the aforesaid facts and circumstance, I allow these
applications and direct the petitioners to surrender in the court below
by 27.4.2011 and in that event the court below is directed to enlarge
the petitioners of both the anticipatory bail applications, above named,
on bail on 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, Saraikela in connection with Adityapur P.S. Case
No. 330 of 2010 ( G.R. No. 952 of 2010), subject to the condition as
laid down under section 438(2) of the Cr.P.C.
( Prashant Kumar,J.)
Sharda/-