High Court Jharkhand High Court

Pawan Kumar Gupta @ Pappu Gupta vs State Of Jharkhand on 4 February, 2011

Jharkhand High Court
Pawan Kumar Gupta @ Pappu Gupta vs State Of Jharkhand on 4 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 4155 of 2010
                                     ...
           Pawan Kumar Gupta @ Pappu Gupta ...           ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. B.P. Pandey, Sr. Advocate.
           For the Complainant       : ­ Mr. Jai Prakash, Sr. Advocate.
                                     ...
06/04.02.2011

Anticipatory bail application filed by Pawan Kumar Gupta @ 
Pappu Gupta, is moved by Sri B.P. Pandey, learned senior counsel for 
the petitioner and opposed by Sri Jai Prakash, learned senior counsel 
for the complainant.

Complainant admitted in her statement on S.A. that she has no 
paper   to   show   that   she   had   paid   any   amount   to   the   petitioner.   I 
further find that the dispute between the parties is civil in nature, 
which can be resolved by a competent civil court.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by   17th  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   S.D.J.M., 
Dhanbad, in connection with C.P. Case No. 616 of 2009, subject to 
the condition as laid down under section 438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/