High Court Jharkhand High Court

Raj Kumar Jha vs State Of Jharkhand on 23 March, 2011

Jharkhand High Court
Raj Kumar Jha vs State Of Jharkhand on 23 March, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  A.B.A. No.3541 of 2010
                                          ...
             Raj Kumar Jha                                 ... ...     Petitioner
                                  -V e r s u s-
             The State of Jharkhand & others             ...      ...    Opposite Parties
                                          ...
             CORAM: - HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                          ...
             For the Petitioner           : Mr. Indrajit Sinha, Advocate.
             For the State                : Mr. Mukesh Kumar, A.P.P.
             For opposite party no.2      : Mr. Anil Kumar singh
                                          ...
5/23.03.2011

Anticipatory bail application filed by Raj Kumar Jha, is moved by
Indrajit Sinah, learned counsel for petitioner and opposed by Sri Mukesh
Kumar, learned Additional P.P. for State and Anil Kumar Singh, learned
counsel for opposite party no.2.

It appears that the co-accused Tasiruddin Sk @ Tasruddin Sk.
against whom there is allegation that he has taken money from
complainant has been granted bail by Bench of this Court vide order dated
1.7.2009 in A.B.A. No.1019 of 2009.

Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner, above named, to surrender in the court
below by 5th April, 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 learned Judicial magistrate, 1st Class, Rajmahal, in
connection with P.C.R. Case no.269 of 2008, subject to the condition as
laid down under section 438(2) of the Cr.P.C.

(Prashant Kumar, J.)
R.Kumar