IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 453 of 2011
...
Lalit Poddar ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. M.K. Dey, Advocate.
For the State : Mrs. Anita Sinha, A.P.P.
...
02/22.03.2011
Anticipatory bail application filed by Lalit Poddar, in
connection with R.P. Case No. 11 of 2007 corresponding to RPF Post
DPS No. 48 of 2007 pending in the court of Railway Magistrate,
Chakradharpur, is moved by Sri M.K. Dey, learned counsel for the
petitioner and opposed by Smt Anita Sinha, learned Additional P.P.
for the State.
Written report reveals that petitioner was indulged in theft of
iron ore.
Considering the same, I am not inclined to enlarge the
petitioner on anticipatory bail. Accordingly, anticipatory bail
application is rejected.
(Prashant Kumar, J.)
sunil/