IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 320 of 2011
...
Tanveer Ansari ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. Azeemuddin, Advocate.
For the State : Mrs. Sadhna Kumar, A.P.P.
...
02/11.03.2011
Anticipatory bail application filed by Tanveer Ansari, is moved
by Sri Azeemuddin, learned counsel for the petitioner and opposed
by Smt Sadhna Kumar, learned Additional P.P. for the State.
From perusal of first information report and impugned
order, it appears that petitioner implicated in this case merely on
suspicion.
Considering the aforesaid facts and circumstances, I
allow this application and direct the petitioner to surrender in the
court below by 25th of March, 2011 and in the event of his surrender,
the learned court below is directed to enlarge him on bail on his
furnishing bail bond of Rs. 10,000/(Ten Thousand) with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Daltonganj, Palamau, in connection with Haider Nagar
P.S. Case No. 68 of 2010 corresponding to G.R. No. 2002 of 2010,
subject to the condition as laid down under section 438(2) of the
Cr.P.C.
(Prashant Kumar, J.)
sunil/