High Court Jharkhand High Court

Md.Akbar Ansari vs State Of Jharkhand on 25 February, 2011

Jharkhand High Court
Md.Akbar Ansari vs State Of Jharkhand on 25 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI

                         A.B.A. No. 111 of 2011

           Md. Akhtar Ansari           ...   ....Petitioner

                              Vs.
           The State of Jharkhand ... ....   ....Opposite Party

CORAM:     HON'BLE MR. JUSTICE PRASHANT KUMAR

           For the Petitioner:         Mr. Arvind Kumar Chaudhary
           For the State:              Mr. S.N. Rajgarhia, APP

3/25.02.2011

: Anticipatory bail application filed by petitioner Md. Akhtar
Ansari is moved by Sri. Arvind Kumar Chaudhary and opposed by Sri.
S.N. Rajgarhia , learned Additional P.P.

It is alleged in the FIR that the petitioner acted as a
middle man and took payment from one beneficiary of Indra Awas
Yojana, namely, Md. Asim Ansari, to the tune of Rs. 7,000.

Learned counsel for the petitioner after seeking
instruction from his client has submitted that the petitioner is ready to
pay the aforesaid beneficiary Rs. 21,000/-, as a condition for bail.

Considering the aforesaid facts and circumstance, I
allow this application and direct the petitioner to surrender in the court
below by 09.03.2011 and in that event the court below is directed to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Deoghar in connection
with Mohanpur P.S. Case No. 245 of 2010 ( G.R. No. 1018 of 2010) ,
subject to the condition as laid down under section 438(2) of the
Cr.P.C., with further condition that on that date petitioner will furnish
one bank draft of Rs. 21,000/- in the name of aforesaid beneficiary in
the court below. The court below is directed to hand over the aforesaid
draft to the aforesaid beneficiary on proper identification.

( Prashant Kumar,J.)

Sharda/-

2