High Court Jharkhand High Court

Sadanand Choudhry & Anr. vs State Of Jharkhand on 9 February, 2011

Jharkhand High Court
Sadanand Choudhry & Anr. vs State Of Jharkhand on 9 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           A.B.A. No. 4773 of 2010
                                 ------
           1. Sadanand Choudhry
           2. Kalpana Choudhry ...      ... ...    ....        ....   Petitioners
                                 Versus
           The State of Jharkhand..       ....   ...   ....    ...    Opp.Party
                                   ------
           CORAM:       HON'BLE MR. JUSTICE PRASHANT KUMAR
                                 ------
           For the Petitioners:  Mr. Kripa Shankar Nanda
           For the Opp. Party:   Mr. H.K. Shikarwar, A.P.P
           For the Informant     Mr. P.K. Verma,

                                    -----

2/09.02.2011

Anticipatory bail application filed by petitioners, Sadanand
Choudhry and Kalpana Choudhry is moved by Sri Kripa Shankar Nanda
learned counsel for the petitioners and opposed by Sri H.K. Shikarwar
learned Additional P.P. and Sri P.K. Verma, learned counsel for the
informant.

From perusal of first information report I find that there is
general and vague allegations against the petitioners.

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 21st of February 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 Chief Judicial
Magistrate, Godda in connection with Godda(T) P.S. Case No. 347 of
2010 corresponding to G.R. No. 1129 of 2010 subject to the condition laid
down under Section 438 (2) of the Cr.P.C.

(Prashant Kumar, J)

Binit/