High Court Jharkhand High Court

Md.Shahrukh @ Akbar vs State Of Jharkhand on 22 June, 2011

Jharkhand High Court
Md.Shahrukh @ Akbar vs State Of Jharkhand on 22 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI.
                            A.B.A. No. 700 of 2011
                                         ...
             Md. Shahrukh alias Akbar                           ...     ...      Petitioner
                                         -V e r s u s-
             The State of Jharkhand                             ...     Opposite Party.
                                  ...
CORAM: - HON'BLE MR. JUSTICE H.C.MISHRA.
                                  ...
             For the Petitioner          : - Mr. N. K. Chatterjee, Advocate.
             For the State               : - A.P.P.
                                  ...
3/22.06.2011

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

The petitioner is apprehending his arrest in connection with Lower
Bazar P.S. Case No. 178 of 2009 for the alleged offence under sections 365/34 of
the Indian Penal Code.

The F.I.R. was instituted by the mother of a minor boy, Md. Saddam,
alleging therein, that her son had been kidnapped by the accused persons named
therein, including the petitioner. The occurrence is of 15.07.2009 and it is reported
that the boy has not yet been recovered.

In the facts of this case, I am not inclined to grant anticipatory bail to
the petitioner and the same is accordingly rejected. If the petitioner surrenders
before the court below and prays for regular bail, the learned court below shall
consider the defence of the petitioner and pass necessary orders in accordance with
law without being prejudiced by this order of rejection.

(H.C.Mishra, J.)
APK