IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3462 of 2010
Nishi Kant Jha ... ....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. R.s. Mazumdar
For the State: Mr, Shekhar Sinha , APP
6/10.03.2011
: Anticipatory bail application filed by petitioner Nishi Kant
Jha in connection with Madhupur P.S. Case No. 113 of 2010 ( G.R. No.
283 of 2010) pending in the court of S.D.J.M., Madhupur at Deoghar is
moved by Sri. R.S. Mazumdar and opposed by Sri Shekhar Sinha,
learned Additional P.P.
In view of the allegation, made in the FIR , I am not
inclined to enlarge the petitioner on anticipatory bail. Hence, the
prayer for anticipatory bail of the petitioner, above named, is rejected.
( Prashant Kumar,J.)
Sharda/-