IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 602 of 2011
...
Yunus 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. Amitabh Tiwari, Advocate.
For the State : Mr. Ravi Prakash, A.P.P.
...
02/31.03.2011
Anticipatory bail application filed by Yunus Ansari , is moved
by Sri Amitabh Tiwari, learned counsel for the petitioner and
opposed by Sri Ravi Prakash, learned Additional P.P. for the State.
In the counter affidavit at paragraph no. 7, it is stated by the
State that only thing against petitioner is the confessional statement
of coaccused Jageshwar Mahto made before police. Paragraph no.
87 of the case diary reveals that petitioner has no criminal history.
Considering the aforesaid facts and circumstances, I allow this
application and direct the petitioner above named to surrender in the
court below by 18th of April, 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 SubDivisional
Judicial Magistrate, Madhupur at Deoghar, in connection with Sarath
(Chitra) P.S. Case No. 105 of 2010 corresponding to G.R. No. 395 of
2010, subject to the condition as laid down under section 438(2) of
the Cr.P.C.
(Prashant Kumar, J.)
sunil/