High Court Jharkhand High Court

Kamleshwar Mahato & Anr. vs State Of Jharkhand on 3 February, 2011

Jharkhand High Court
Kamleshwar Mahato & Anr. vs State Of Jharkhand on 3 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                               A.B.A. No. 4639 of 2010
                                      ...
           1. Kamleshwar Mahato
           2. Raj Kumar Mahato                     ...   ...    Petitioners
                               ­V e r s u s­
           The State of Jharkhand                  ...     ...    Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Ranjan Kumar Singh, Advocate.
           For the State              : ­ Mr. Tapas Roy, APP.
                                      ...
                          
02/03.02.2011

Learned counsel for the petitioners seeks permission to struck 
off the name of petitioner no. 2 from the cause title of the present 
anticipatory bail application.

Permission accorded.

Learned   counsel   for   the   petitioner   is   directed   to   make 
necessary correction in the cause title in course of the day.

Anticipatory   bail   application   filed   on   behalf   Kamleshwar 
Mahato, is moved by Sri Ranjan Kumar Singh, learned counsel for 
the petitioner and opposed by Sri Tapas Roy, learned Additional P.P. 
for the State.

In view of the allegations made in the complaint petition and 
statement of complainant on S.A.,  I am not inclined to enlarge the 
petitioner,   Kamleshwar   Mahato,   on   anticipatory   bail.   Hence,   the 
anticipatory bail application is rejected.

 

    (Prashant Kumar, J.)
sunil/