High Court Jharkhand High Court

Manchan Yadav vs State Of Jharkhand on 7 March, 2011

Jharkhand High Court
Manchan Yadav vs State Of Jharkhand on 7 March, 2011
IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 251 of 2011
                                     ...
           Manchan Yadav                           ...  ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...    ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Milan Kumar Dey, Sr. Advocate.
           For the State             : ­ Mr. Azimuddin, A.P.P.
                                     ...
02/07.03.2011

Anticipatory bail application filed by Manchan Yadav, is moved 
by Sri Milan Kumar Dey, learned senior counsel for the petitioner and 
opposed by Sri Azimuddin, learned Additional P.P. for the State. F.I.R. 
reveals that petitioner is order giver. Annexure­2 shows that both the 
injured   had   not   received   injuries   caused   by   explosive   substance. 
Considering the same, co­accused Deva Gope, against whom there is 
similar allegation, has been granted regular bail.

Considering   the   aforesaid   facts   and   circumstances,   I 
allow this application and direct the petitioner to surrender in the 
court below by 18th of March, 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,   Bokaro,   in   connection   with   Harla   P.S.   Case   No.   53   of 
2010 corresponding to G.R. No. 719 of 2010, subject to the condition 
as laid down under section 438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/