IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3836 of 2010
...
Dipak Kumar Chourasia ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Mahavir Prasad Sinha, Advocate.
For the State : Mr. Azimuddin, APP.
...
04/22.12.2010
Anticipatory bail application filed by Dipak Kumar Chourasia,
in connection with Govindpur (Barwadda) P.S. Case No. 266 of 2010
corresponding to G.R. No. 2435 of 2010 pending in the court of
C.J.M., Dhanbad is moved by Sri Mahavir Prasad Sinha, learned
counsel for the petitioner and opposed by Sri Azimuddin, learned
counsel for the State.
Petitioner is the owner of the truck on which illicit coal was
recovered. It is alleged that the said coal was loaded on the truck on
the instruction of petitioner.
Considering the same, I find that this is not a fit case for
anticipatory bail. Hence, prayer for anticipatory bail is rejected.
(Prashant Kumar, J.)
sunil/