High Court Jharkhand High Court

Sudhir Oraon vs State Of Jharkhand on 21 April, 2011

Jharkhand High Court
Sudhir Oraon vs State Of Jharkhand on 21 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 806 of 2011
                                     ...
           Sudhir Oraon                            ...      ... Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...        ... Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. Jitendra S. Singh, Advocate.
           For the State             : ­ Mr. D.K. Prasad, APP.
                                     ...                           
02/21.04.2011

Anticipatory   bail   application   filed   by   Sudhir   Oraon,   in 
connection with Balumath P.S. Case No. 9 of 2010 corresponding to 
G.R.   No.   36   of   2010     pending   in   the   court   of   Chief   Judicial 
Magistrate,   Latehar,   is   moved   by   Sri   Jitendra   S.   Singh,   learned 
counsel for the petitioner and opposed by Sri D.K. Prasad, learned 
Additional P.P. for the State.

Admittedly, petitioner is owner of one of tractor from which 
illicit coal recovered.

Considering   the   same,  I   am   not   inclined   to   enlarge   the 
petitioner   on   anticipatory   bail.   Accordingly,   the   anticipatory   bail 
application is rejected.

 

    (Prashant Kumar, J.)
sunil/