IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3790 of 2010
------
1. Md. Moenuddin
2. Md. Nayeem Mian @ Md. Nayeem ... ...... Petitioners
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners : Mr. Arup Kumar Dey, Advocate
For the State : Mr. S. Maji, A.P.P.
-----
7 /25.02.2011
Anticipatory bail application filed by petitioners, Md. Moenuddin and
Md. Nayeem Mian @ Md. Nayeem is moved by Sri Arup Kumar Dey, counsel for
the petitioners and opposed by Mr. S. Maji, Additional P.P.
It appears that petitioners are absconders.
Under the said circumstance, I am not inclined to enlarge the
petitioners, above named, on anticipatory bail.
Accordingly, this anticipatory bail application rejected.
(Prashant kumar, J)
R.K./