High Court Jharkhand High Court

Pinku @ Shashi Bhushan Sahu vs State Of Jharkhand on 4 January, 2011

Jharkhand High Court
Pinku @ Shashi Bhushan Sahu vs State Of Jharkhand on 4 January, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 3384 of 2010
                                     ...
           Pinku @ Shashi Bhushan Sahu             ...   ...    Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...    Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Zaid Ahmad, Advocate.
           For the State             : ­ Mr. A.K. Sinha, APP.
                                     ...
03/04.01.2011

Anticipatory bail application filed by Pinku @ Shashi Bhushan 
Sahu, is moved by Sri Zaid Ahmad, learned counsel for the petitioner 
and opposed by Sri A.K. Sinha, learned Additional P.P. for the State.

From   perusal   of   statement   of   victim   girl   under   Section   164 
Cr.P.C.,   I   find   that   the   main   allegation   is   against   the   co­accused 
Ramesh Prasad Singh and Annu Prasad Singh.  

Considering the aforesaid facts and circumstances, I direct the 
petitioner to surrender in the court below by 17th  of January, 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, Gumla, in connection with 
Gumla P.S. Case No. 165 of 2010 corresponding to G.R. No. 481 of 
2010, subject to the condition as laid down under section 438(2) of 
the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/