High Court Jharkhand High Court

Md.Samsul Haque & Anr vs State Of Jharkhand & Anr on 27 April, 2011

Jharkhand High Court
Md.Samsul Haque & Anr vs State Of Jharkhand & Anr on 27 April, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          A.B.A. No. 423 of 2011

           1. Md. Samsul Haque
           2. Zaibun Nisa                          ........Petitioners

                              Vs.
           The State of Jharkhand & Anr... .....Opposite Parties

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioners:       Mr. Sahja Nand Saraswati
           For the State:             Mr. R.C.P. Sah , APP

3/27.04.2011

: It is submitted that petitioner no. 1 has been arrested,
hence the anticipatory bail application filed on his behalf has become
infructuous.

Accordingly, the anticipatory bail application filed on behalf of
petitioner no. 1, namely, Md. Samsul Haque is dismissed as
infructuous.

Put up this case for Admission so far it relates to petitioner no. 2.

( Prashant Kumar,J.)

Sharda/-