IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 3729 of 2010
...
Pradeep Kumar Agarwalla @ Pradeep Kumar Agarwala
... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Atanu Banerjee, Advocate.
For the Complainant/O.P. No. 2: Mr. Jitendra Kumar Pasari, A.P.P.
...
04/01.03.2011
Anticipatory bail application filed by Pradeep Kumar Agarwalla
@ Pradeep Kumar Agarwala, is moved by Sri Atanu Banerjee, learned
counsel for the petitioner and opposed by Sri Jitendra Kumar Pasari,
learned counsel for the opposite party no. 2.
At the outset, learned counsel for the petitioner as well as
learned counsel for the complainant/opposite party no. 2 submits
that parties have settled dispute amicably outside the court. The
entire money has already been paid to the complainant. It is further
submitted that an application has been filed in the court below for
disposing of the case in pursuance of compromise. The certified copy
of the aforesaid petition has been filed through supplementary
affidavit.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner to surrender in the court below
by 11th of March, 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,
Dhanbad, in connection with Chirkunda P.S. Case No. 138 of 2010
corresponding to G.R. No. 2091 of 2010, subject to the condition as
laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/