High Court Jharkhand High Court

Gyan Ratan vs State Of Jharkhand on 7 March, 2011

Jharkhand High Court
Gyan Ratan vs State Of Jharkhand on 7 March, 2011
                                             1

           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 258 of 2011
                                     ...
           Gyan Ratan                              ...    ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...      ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. P.K. Prasad, Sr. Advocate.
                                          Mr. Indrajit Sinha, Advocate.
           For the State             : ­ Mr. S.K. Srivastava, A.P.P.
                                     ...
02/07.03.2011

Anticipatory bail application filed by Gyan Ratan, is moved by 
Sri P.K. Prasad, learned senior counsel for the petitioner and opposed 
by Sri S.K. Srivastava, learned Additional P.P. for the State.

It is alleged that petitioner interfered with the official work of 
informant and his colleague who went to premises of petitioner for 
inspection   on   the   direction   of   Managing   Director,   AIADA   as   to 
whether  petitioner  was  violating  the  order of this  Court passed in 
W.P. (C) No. 6042 of 2008. The aforesaid order has been annexed as 
Annexure­6,   which   reveals   that   during   the   pendency   of   the   writ 
application status quo with regard to possession of land in question 
was ordered to be maintained. Admittedly, the said land was allotted 
to   petitioner’s   company   which   was   later   on   canceled   by   AIADA. 
Against that the aforesaid writ application filed. 

A   counter   affidavit   filed   annexing   an   order   passed   by 
Managing Director, AIADA  dated 04.10.2010  in  which  he  directed 
the informant and others to inspect the said premises, though there is 
no subsequent order passed by this Court authorizing the Managing 
Director, AIADA for doing so. Petitioner being officer of Tata Steel 
Ltd.   is   in   possession   of   the   said   land,   therefore,   the   action   of 
informant and others amounts to interference in their possession.

Considering the same, I allow this application and direct the 
petitioner to surrender in the court below by 18th 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 
2

satisfaction   of   Chief   Judicial   Magistrate,   Seraikella,   in   connection 
with Gamaharia P.S. Case No. 59 of 2010 corresponding to G.R. No. 
808   of   2010,   subject  to   the   condition   as   laid   down   under   section 
438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/