IN THE HIGH COURT OF JHARKHAND RANCHI
A.B.A. No.493 of 2011
1. Guddu Mehta
2. Prakash Mehta .... Petitioners
Versus
The State of Jharkhand .... Opposite Party
CORAM: - HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioners : Mr. Deepak Kumar, Advocate
For the State : Mr. Tapas Roy, A. P.P.
-----
2/24.3.2011
Anticipatory bail application filed by Guddu Mehta & Prakash Mehta, is
moved by Shri Deepak Kumar, learned counsel for the petitioner and opposed by
Shir Tapas Roy, learned Additional P.P. for the State.
From perusal of the impugned order, it appears that though the charge-
sheet submitted against other co-accused, keeping investigation pending against
petitioners as they were absconding.
Considering the facts and circumstances, I am not inclined to enlarge the
petitioners on anticipatory bail. Accordingly, anticipatory bail is rejected.
(Prashant Kumar, J.)
R.Kumar