High Court Jharkhand High Court

Uttam Gon & Ors vs State Of Jharkhand on 3 January, 2011

Jharkhand High Court
Uttam Gon & Ors vs State Of Jharkhand on 3 January, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                   A.B.A. No. 1846 of 2010
                                         ...
           1. Uttam Gon
           2. Mahabir @ Mahavir Gon
           3. Goutam Gon                           ...   ...   Petitioners
                               ­V e r s u s­
           The State of Jharkhand                  ...     ...   Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners : ­ Mr. Nityanand  Pd. Choudhary, Advocate.
           For the State       : ­ Mr. D.K. Prasad, APP.
                                      ...
04/03.01.2011

Anticipatory bail application filed by Uttam Gon, Mahabir @ 
Mahavir Gon and Goutam Gon, is moved by Sri Nityanand   Prasad 
Choudhary, learned counsel for the petitioners and opposed by Sri 
D.K. Prasad, learned Additional P.P. for the State.

It  is   alleged   that  petitioners   have   kidnapped  the   informant’s 
daughter with a view to solemnize marriage. However, from perusal 
of   paragraph   no.   36   of   the   case   diary,   it   transpires   that   father   of 
victim girl himself kept the girl in the house of her maternal uncle. 

Considering the aforesaid facts and circumstances, I direct the 
petitioners to surrender in the court below by 13th of January, 2011 
and   in   the   event   of   their   surrender,   the   learned   court   below   is 
directed to enlarge them on bail on their furnishing bail bond of Rs. 
10,000/­(Ten Thousand) each with two sureties of the like amount 
each   to   the   satisfaction   of   Chief   Judicial   Magistrate,   Dumka,   in 
connection with Dumka (T) P.S. Case No. 31 of 2010 corresponding 
to G.R. No. 217 of 2010, subject to the condition as laid down under 
section 438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/