High Court Jharkhand High Court

Anil Kumar Singh vs State Of Jharkhand on 17 June, 2011

Jharkhand High Court
Anil Kumar Singh vs State Of Jharkhand on 17 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        A.B.A. No. 1754 of 2011

             Anil Kumar Singh                                   ...      ...        Petitioner
                                 Versus
             The State of Jharkhand                             ...       ...       Opp. Party 

    CORAM:           HON'BLE MR. JUSTICE H.C. MISHRA

             For the Petitioner                : Mrs. Atanu Banerjee, Advocate
             For the State                     : A.P.P.


02/17.06.2011

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

The petitioner is apprehending his arrest in connection with Chandrapura 
P.S. Case No. 43  of 2011 for the offence under Section 414/34 of the Indian Penal 
Code and Section 33 of the Indian Forest Act.

When one tractor loaded of coal while was intercepted by the police, the 
persons boarded on it fled away, but the petitioner was apprehended by the police 
as he is the owner of the said tractor. 

In   the   facts   and   circumstances   of   the   case,   I   am   inclined   to   release   the 
petitioner   on   anticipatory   bail.   Accordingly,   it   is   directed   that   in   the   event   of 
surrender/arrest of the petitioner­ Anil Kumar Singh, he shall be released on bail on 
his furnishing bail bond of Rs. 10,000/­ (Rupees ten thousand) with two sureties of 
the like amount each to the satisfaction of the Additional Chief Judicial Magistrate, 
Bermo   at Tenughat,  in connection  with  Chandrapura  P.S.  Case  No.  43   of  2011 
corresponding   to   G.R.  No.  429  of  2011,   subject  to  the   conditions  as  laid   down 
under Section 438(2) of the Code of Criminal Procedure. 

            (H.C. Mishra, J.)

Manish