High Court Jharkhand High Court

Abdul Kalam Khan & Anr vs State Of Jharkhand on 20 June, 2011

Jharkhand High Court
Abdul Kalam Khan & Anr vs State Of Jharkhand on 20 June, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                         A.B.A. No. 1761 of 2011
         1. Abdul Kalam Khan
         2. Shamim Khan                          ...            ...   ...         Petitioners
                                                 Versus
         The State of Jharkhand                  ...            ...   ...       Opposite Party
                                                     ­­­­­­­­­­­
         CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
                                
         For the Petitioners : Mr. Prabir Chatterjee, Advocate
         For the State                : Mr. T. Kabiraj, Advocate
                                                     ­­­­­­­­­­­
02/20.06.2011

  Heard learned counsel for the petitioners and learned A.P.P. for the 
prosecution.

Petitioners,  Abdul Kalam Khan and Shamim Khan are apprehending 
their arrest for the offence under Sections 414/34 of the Indian Penal Code in 
connection with Govindpur P.S. Case No. 78 of 2011 corresponding to G.R. No. 
749 of 2011.

There is allegation that one truck loaded with coal was apprehended 
by the police which was suspected to be stolen property. 

Learned counsel for the petitioner submits that the petitioners are the 
owner and driver of the truck and Annexure­2 shows that the documents which 
were subsequently produced before the police, was found to be genuine. 

In the facts and circumstances of this case, I am inclined to release the 
petitioners on anticipatory bail. Accordingly, it is directed that in the event of 
surrender/arrest, the petitioners, Abdul Kalam Khan and Shamim Khan shall be 
released on bail, on furnishing bail bonds of Rs. 10,000/­ (Rupees Ten thousand) 
each with two sureties of like amount each to the satisfaction of learned Chief 
Judicial Magistrate, Dhanbad  in connection with Govindpur P.S. Case No. 78 of 
2011 corresponding to G.R. No. 749 of 2011 subject to the conditions as laid 
down under Section 438(2) of the Code of Criminal Procedure. 

 

(H.C. Mishra, J.)

Anit