High Court Jharkhand High Court

Kumar Nishant @ Nishant Kumar vs State Of Jharkhand on 17 March, 2011

Jharkhand High Court
Kumar Nishant @ Nishant Kumar vs State Of Jharkhand on 17 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          A.B.A. No. 3040 of 2010

            Kumar Nishant @ Nishant Kumar            ...     ....Petitioner

                               Vs.
            The State of Jharkhand ... ....   ....Opposite Party

CORAM:      HON'BLE MR. JUSTICE PRASHANT KUMAR

            For the Petitioner:         Mr. A.K. Sahani
            For the State:              Mr. V.S. Sha , APP

5/17.03.2011

: Anticipatory bail application filed by petitioner Kumar
Nishant @ Nishant Kumar in connection with Mango ( MGM) P.S. Case
No. 202 of 2010 ( G.R. No. 1261 of 2010) pending in the court of Chief
Judicial Magistrate, Jamshedpur is moved by Sri. A.K. Sahani and
opposed by Sri. V. S. Jha, learned Additional P.P.

It is submitted that the Truck driver had disclosed
the name of one Vikash Singh son of Rajan Singh who fled away on
Indica Car along with others. Case diary reveals at paragraph nos. 5,6
and 7 the alias name of Vikash Singh is Nishant @ Nishu ( Petitioner).
Case diary further reveals that owner of Indica Car as well as of Truck
have stated that their vehicle hired by petitioner.

However, it is submitted by Sri Sahni that nothing
recovered from possession of petitioner.

Since petitioner fled away from the place of
occurrence , thus question of recovery does not arise.

Considering the aforesaid facts and circumstance, I
am not inclined to enlarge the petitioner on anticipatory bail. Hence
the prayer for anticipatory bail of the petitioner, above named, is
rejected.

( Prashant Kumar,J.)

Sharda/-