IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 321 of 2011
...
Rahul Kumar @ Rahul Chandravanshi ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. D.K. Maltiyar, Advocate.
For the State : Mrs. Sadhna Kumar, APP.
...
02/11.03.2011
Anticipatory bail application filed by Rahul Kumar @ Rahul
Chandravanshi, in connection with Chainpur P.S. Case No. 181 of
2010 corresponding to G.R. No. 1677 of 2010 pending in the court of
Chief Judicial Magistrate, Palamau at Daltonganj, is moved by Sri
D.K. Maltiyar, learned counsel for the petitioner and opposed by Smt
Sadhna Kumar, learned Additional P.P. for the State.
In view of the allegations made in the F.I.R., I am not
inclined to enlarge the petitioner on anticipatory bail. Accordingly,
the anticipatory bail application is rejected.
(Prashant Kumar, J.)
sunil/