High Court Jharkhand High Court

Haripada Soren & Ors vs State Of Jharkhand on 23 June, 2011

Jharkhand High Court
Haripada Soren & Ors vs State Of Jharkhand on 23 June, 2011
                  IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                       A.B.A.  No. 250 of 2011
                1. Haripada Soren
                2. Naren Singh
                3. Bhabtaran Singh
                4. Anil Singh
                5. Sabdhan Baskey
                6. Sanat Baskey
                7. Dhanu Singh
                8. Dharam Tudu                                                  ....             Petitioners       
                                                           Versus
                 The State of Jharkhand                                 ....             Opp. Party
                                                            ­­­­­
                CORAM:                HON'BLE MR. JUSTICE PRADEEP KUMAR
                                                     ­­­­­­
                For the Petitioners     : Mr. K. P. Deo, Advocates.
                For the State              : A.P.P.
                                         ­­­­­­
04/23.06.2011

Heard  learned  counsel    for the petitioners and learned counsel for 
the  State.

This is an application for grant of anticipatory bail to the petitioners 
for the offence under Sections 419/420/406 of the Indian Penal Code.

It is submitted by learned counsel for the petitioners that  as per the 
F.I.R.,   the   allegation   against   these   petitioners   are  contradictory,   on   one   hand 
they say NAREGA work money was not paid and on the other hand they say that 
the money was withdrawn by these eight mate from their passbook, but there is 
no allegation that money was withdrawn by copying their signature or there was 
any connivance with the postmaster. In that view of the matter, the allegation 
itself is not clear, as such petitioners may be enlarged on anticipatory bail.

Learned   APP   opposed   the  prayer   for   bail   and   submits   that   there  is 
allegation   against   these   petitioners   that   they   withdrew   the   money   from   the 
passbook of the petitioners.

In   the   facts   and   circumstances   of   the   case   and   also   since   the 
allegations against petitioners are not clear and it requires an investigation as to 
how they withdrew the money, petitioners are directed to surrender before the 
court below within two weeks from today and on their surrender, the petitioners 
be released 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 the learned 
Chief Judicial Magistrate, Jamshedpur, in connection with Patamda P. S. Case 
No.   66   of   2009   corresponding   to   G.   R.   Case   No.   2462   of   2009,   subject   to 
condition as laid down under Section 438(2) of the Code of Criminal Procedure 
and also subject to the condition that one of the bailors will be local resident 
having property within the jurisdiction of the Court concerned. Petitioners shall 
appear in the Court once every month on the date fixed, otherwise their bail 
bond would be liable to be cancelled.

 

                              (Pradeep Kumar, J.) 
Kamlesh/