High Court Jharkhand High Court

Lallan Prasad vs State Of Jharkhand on 10 February, 2011

Jharkhand High Court
Lallan Prasad vs State Of Jharkhand on 10 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 4841 of 2010
                                     ...
           Lallan Prasad                          ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                 ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Abhishek Sinha, Advocate.
           For the State             : ­ Mr. Shekhar Sinha, A.P.P.
                                     ...
02/10.02.2011

Anticipatory bail application filed by Lallan Prasad, is moved 
by   Sri   Abhishek   Sinha,   learned   counsel   for   the   petitioner   and 
opposed by Sri Shekhar Sinha, learned counsel for the State.

It   appears   that   co­accused,   against   whom   there   are   similar 
allegations, have been granted anticipatory bail vide Annexure­2 & 3.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by   22nd  of   February,   2011   and   in   the   event   of   his   surrender,   the 
learned   court   below   is   directed   to   enlarge   him   on   bail   on   his 
furnishing   bail   bond   of   Rs.   10,000/­(Ten   Thousand)   with   two 
sureties of the like amount each to the satisfaction of Chief Judicial 
Magistrate, Palamu at Daltonganj, in connection with Sadar (Town) 
P.S. Case No. 445 of 1992 corresponding to G.R. No. 1384 of 1992, 
subject to the  condition  as laid down  under section 438(2) of the 
Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/