High Court Jharkhand High Court

Rakesh Mahto & Anr vs State Of Jharkhand on 21 December, 2010

Jharkhand High Court
Rakesh Mahto & Anr vs State Of Jharkhand on 21 December, 2010
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                  A.B.A. No. 4255 of 2010
                                        ...
           1. Rakesh Mahto
           2. Khaitu Mahto                                ...    ...       Petitioners
                               ­V e r s u s­
           The State of Jharkhand                  ...      ...   Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Yogesh Modi, Advocate.
           For the State              : ­ Mr. J. Mahto, APP.
                                      ...
                          
02/21.12.2010

Anticipatory bail application filed by Rakesh Mahto and Khaitu 
Mahto,   in   connection   with   Nimiaghat   P.S.   Case   No.   33   of   2010 
corresponding to G.R. No. 519 of 2010 pending in the court of Chief 
Judicial Magistrate, Giridih, is moved by Sri Yogesh Modi, learned 
counsel   for   the   petitioners   and   opposed   by   Sri   J.   Mahto,   learned 
Additional P.P. for the State.

It appears that earlier the anticipatory bail application of these 
petitioners rejected by this Court. It is, however, submitted that some 
other accused persons have been granted anticipatory bail prior to 
rejection of above anticipatory bail application. Since, that order was 
within   the   knowledge   of   petitioners   and   it   is   not   brought   to   the 
knowledge   of   this   Court,   therefore,   the   same   cannot   become   a 
ground for reconsideration of anticipatory bail prayer again. 

Hence,  this anticipatory bail application is rejected.
However, it is open to the petitioners to raise this point in the 
court below while praying for regular bail.

 

    (Prashant Kumar, J.)
sunil/