IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3374 of 2010
Kaushal Kumar Singh ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. R.S. Mazumdar
For the State: Mr. T. Kabiraj, APP
4/24.02.2011
: Anticipatory bail application filed by petitioner Kaushal
Kumar Singh in connection with Govindpur ( Barwadda) P.S. Case No.
240 of 2010 ( G.R. No. 2220 of 2010) pending in the court of Chief
Judicial Magistrate, Dhanbad is moved by Sri. R.S. Mazumdar and
opposed by Sri. T. Kabiraj , learned Additional P.P.
It is admitted position that petitioner is husband of owner
of Truck No. JH 10 S 3314. It is alleged that he is whole sole In-Charge
of the aforesaid Truck.
Considering the aforesaid facts and circumstance, I am
not inclined to enlarge the petitioner on bail. Hence, the prayer for
anticipatory bail of the petitioner, above named, is rejected.
( Prashant Kumar,J.)
Sharda/-
2