High Court Jharkhand High Court

Stephen Soren vs State Of Jharkhand on 11 April, 2011

Jharkhand High Court
Stephen Soren vs State Of Jharkhand on 11 April, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI

                          A.B.A. No. 152 of 2011

            Suresh Kumar Paswan @ Suresh Paswan......Petitioner
                                Vs.
            The State of Jharkhand          ..........Opposite Party
                                with
                         A.B.A. No. 4786 of 2010

            Uttam Kumar Das                           ......Petitioner
                                Vs.
            The State of Jharkhand          ..........Opposite Party
                                with
                         A.B.A. No. 4829 of 2010

            Stephen Soren                             ......Petitioner
                               Vs.
            The State of Jharkhand             ..........Opposite Party

            CORAM:        HON'BLE MR. JUSTICE PRASHANT KUMAR

            For the Petitioner:        Mr. P.P.N. Roy, Sr. Advocate
                                       ( in ABA Nos. 152/11, 4786/10)
                                       Mr. Rajiv Sharma
                                       ( in ABA 4829/10)
            For the State:          Mr. Shekhar Sinha, APP ( in ABA 152/11)
                                    Mr. Md. Hatim, APP ( in ABA 4786/10)
                                    Mr. A.B. Mahto , APP ( in ABA 4829/10)


9/11.4.2011

: All the three anticipatory bail applications arose

from the same FIR, therefore, are heard together and disposed of by

this order.

Heard Sri P.P.N. Roy and Sri. Rajiv Sharma, Sr. Advocates for the

petitioners and Sri A.B. Mahto, learned Additional P.P. for the State.

From perusal of counter affidavit, I find that police implicated

these petitioners because of their recklessness and negligency in

passing the cheque produced by other accused persons. There is

nothing in the counter affidavit to show that up till now, police

collected any evidence against these petitioners that they have

passed the said cheques in connivance with other accused persons

and/or they hatched any conspiracy with them for commission of

present crime.

Considering the aforesaid facts and circumstances, I allow these

three anticipatory bail applications and direct the petitioners to

surrender in the court below by 25.4.2011 and in that event the court

below is directed to enlarge the petitioners, above named, on bail on

furnishing bail bond of Rs. 10,000/-(Ten Thousand) each with two
-2-

sureties of the like amount each to the satisfaction of Judicial

Magistrate/Chief Judicial Magistrate, Pakur in connection with Pakur

( T) P.S. Case No. 212 of 2010 ( G.R. No. 519 of 2010), subject to the

condition as laid down under section 438(2) of the Cr.P.C.

( Prashant Kumar,J.)

Sharda/-