IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4358 of 2010
with
A.B.A. No. 2551 of 2010
Sanjay Kumar ... Petitioner (A.B.A. No. 4358/2010)
Vinod Kumar ... Petitioner (A.B.A. No. 2551/2010)
V e r s u s
State of Jharkhand through C.B.I. ... Opposite Party (in both cases)
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioners : Mr. Nilendu Kumar, Advocate.
For the C.B.I. : Md. Mokhtar Khan, A.S.G.I.
...
08/25.02.2011
Both the bail applications are heard together, as they arose
from the same F.I.R.
Heard Sri Nilendu Kumar, learned counsel for the petitioners
and Md. Mokhtar Khan, learned counsel for the C.B.I.
Petitioners are Managers of M.K.Z. Security Services. It is
submitted by learned counsel for the petitioners that on the similar
sets of allegations in another case, this court has granted anticipatory
bail to the accused persons vide Annexure5 & 6.
Sri Khan, appearing for the C.B.I. has fairly stated that the
facts and allegations in this cases are similar to other cases in which
the accused persons have been granted anticipatory bail vide
Annexure5 & 6.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioners to surrender in the court below
by 9th of March, 2011 and in the event of their surrender, the learned
court below is directed to enlarge them on bail on their furnishing
bail bond of Rs. 10,000/(Ten Thousand) each with two sureties of
the like amount each to the satisfaction of Special Judge, CBI,
Ranchi, in connection with RC 02(A)/2008 (D), subject to the
condition as laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/