IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 344 of 2011
...
Shyamal Kumar Aikat @ Shyam Kumar Aikat ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. P.K. Deomani, Advocate.
For the State : Mr. A.B. Mahto, APP.
...
03/19.04.2011
Anticipatory bail application filed by Shyamal Kumar Aikat @
Shyam Kumar Aikat, in connection with Itkhori P.S. Case No. 80 of
2010 corresponding to G.R. No. 845 of 2010 pending in the court of
Chief Judicial Magistrate, Chatra, is moved by Sri P.K. Deomani,
learned counsel for the petitioner and opposed by Sri A.B. Mahto,
learned Additional P.P. for the State.
In view of the allegations made in the F.I.R., I am not inclined
to enlarge the petitioner on anticipatory bail. Accordingly, the
anticipatory bail application is rejected.
(Prashant Kumar, J.)
sunil/