IN THE HIGH COURT OF JHARKHAND, RANCHI
A.B.A. No.4170 of 2010
Kamal Prakash Choudhary ..... Petitioner
Versus
The State of Jharkhand .... Opposite Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Rajesh Kumar, Advocate
For the State : A.P.P.
For opposite party no.2 : Mr. Ananda Sen, Mr. Nagmani Tiwari and
Mr. Kaushal Agarwal
-----
8/19.8.2011
Heard learned counsel for the petitioner and learned A.P.P. for the
Prosecution as well as learned counsel for the complainant.
The petitioner is apprehending his arrest in connection with Complaint Case
No. C/1 3072 of 2009, for the alleged offence under Sections
498A/406/323/324/504/34 of the Indian Penal Code and 3 & 4 of the D.P. Act.
The petitioner is the husband of the complainant and there is allegation
against the petitioner in the complaint petition making out the offence under
aforesaid sections.
In the facts and circumstances of the case, I am not inclined to grant
anticipatory bail to the petitioner. Accordingly, prayer for anticipatory bail stands
rejected.
(H. C. Mishra, J)
R.Kumar