High Court Jharkhand High Court

Baso Ram Besra vs State Of Jharkhand on 22 February, 2011

Jharkhand High Court
Baso Ram Besra vs State Of Jharkhand on 22 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 99 of 2011
                                     ...
           Baso Ram Besra                          ...   ...      Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...      Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. K.M. Verma, Advocate.
           For the State             : ­ Mr. R.S. Singh, A.P.P.
                                     ...
02/22.02.2011

Anticipatory bail application filed by Baso Ram Besra, is moved 
by Sri K.M. Verma, learned counsel for the petitioner and opposed by 
Sri R.S. Singh, learned counsel for the State.

It   appears   that   for   the   sponge   iron,   alleged   to   have   been 
loaded on the truck, no case instituted in any police station.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by 7th 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 satisfaction of A.C.J.M., Ghatsila, in connection 
with Dhalbhumgarh P.S. Case No. 45 of 2010 corresponding to G.R. 
No. 409 of 2010, subject to the condition as laid down under section 
438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/