IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 567 of 2011
------
1. Rameshwar Rawani @ Rama Rawani
2. Jitu Rawani
3. Banshi Rawani .. ...... Petitioners
Versus
The State of Jharkhand.. .... ... .... ... Opp.Party
~ ------
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
------
For the Petitioners: Mr. R.S. Mazumdar, Sr. Advocate
Mr. J. Mazumdar
For the Opp. Party: Mr. Shekhar Sinha ,A.P.P
-----
2/31.03.2011
Anticipatory bail application filed by petitioners, Rameshwar
Rawani @ Rama Rawani, Jitu Rawani and Banshi Rawani is moved by
Sri R.S. Mazumdar learned senior counsel for the petitioners and
opposed by Sri Shekhar Sinha learned Additional P.P.
F.I.R. reveals that petitioners implicated in this case on the
basis of confessional statement of co-accused Moti Lal Rawani.
Impugned order shows that aforesaid co-accused Moti Lal Rawani has
been granted regular bail by learned court below.
Considering the aforesaid facts and circumstance, I allow this
application and direct the petitioners, above named, to surrender in the
court below on or before 18th of April 2011. If petitioner surrenders by that
time, the learned Court below is directed to enlarge them on bail on
furnishing bail bond of Rs. 10,000/- (Ten thousand) each with two sureties
of the like amount each to the satisfaction of learned Railway Judicial
Magistrate, Dhanbad in connection with R.P.F. Post Case No. 1 of 2011
subject to the condition laid down under Section 438 (2) of the Cr.P.C.
(Prashant Kumar, J)
Binit