High Court Jharkhand High Court

Shamim Ansari vs State Of Jharkhand on 1 July, 2011

Jharkhand High Court
Shamim Ansari vs State Of Jharkhand on 1 July, 2011
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    A.B. A. No. 1912 of 2011

                   Shamim Ansari                       ...   ...    Petitioner
                                              Versus
                   The State of Jharkhand              ...   ...    ... Opp. Party

                          CORAM: THE HON'BLE MR. JUSTICE PRASHANT KUMAR
                                        ............

                For the petitioner       : Mr. Devesh Krishna, Advocate
                For the State            : Mr. Shekhar Sinha, A.P.P.


2 /01.07.2011

Anticipatory bail application filed by petitioner, Shamim Ansari in
connection with Ranka (Chiniya) P.S. Case No.71 of 2009 corresponding to
G.R. No.622 of 2009 pending in the court of learned C.J.M., Garhwa is moved
by Mr. Devesh Krishna, counsel for the petitioner and opposed by Mr. Shekhar
Sinha, Additional P.P.

It is submitted that earlier anticipatory bail prayer of petitioner
dismissed as withdrawn. It is then submitted that there is a compromise
between the parties and therefore petitioner renewed his prayer for anticipatory
bail.

Since, earlier anticipatory bail prayer of petitioner has not been
entertained by this Court, I am not inclined to enlarge him on anticipatory bail.
Hence his anticipatory bail application rejected.

However, petitioner is directed to surrender in the court below and
pray for regular bail on the basis of compromise, if any and the court below will
consider the genuineness of compromise and pass appropriate order on the
aforesaid bail application.

(Prashant Kumar, J.)
R.K.