IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 405 of 2011
1. Urmila Devi
2. Mamta Devi ... ....Petitioners
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioners: Mr. Ranjan Kumar Sinha
For the State: Mr. S.N. Rajgarhia , APP
2/24.03.2011
: Anticipatory bail application filed by petitioners Urmila
Devi and Mamta Devi in connection with Madhupur P.S. Case No. 116
of 2010 ( G.R. No. 286 of 2010) pending in the court of S.D.J.M.,
Madhupur at Deoghar is moved by Sri. Ranjan Kumar Sinha and
opposed by Sri. S.N. Rajgarhia , learned Additional P.P.
Earlier, after some argument, petitioners has withdrawn
anticipatory bail application. I find no fresh ground to re-consider the
same.
Hence, the prayer for anticipatory bail of the petitioners, above
named, is rejected.
( Prashant Kumar,J.)
Sharda/-