IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4102 of 2010
...
Brij Bihari Tripathy ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. A.S. Dayal, Advocate.
For the State : Mr. S. Maji, A.P.P.
...
03/23.02.2011
Anticipatory bail application filed by Brij Bihari Tripathy, is
moved by Sri A.S. Dayal, learned counsel for the petitioner and
opposed by Sri S. Maji, learned counsel for the State.
It is alleged that stolen six round revolver, five cartridges and
one Hero Honda motor cycle recovered from the house of petitioner
and accordingly, seizure list prepared. Seizure list has been annexed
as Annexure2/A, which shows that petitioner put his signature on
the said seizure list as an accused, but inspite of that he has not been
arrested by the police, which appears to be surprise.
It is submitted by Sri Dayal, learned counsel for the petitioner
that in fact nothing has been recovered from the house of petitioner,
aforesaid seizure list has been prepared by the police only with a
view to falsely implicate the petitioner.
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 Chief Judicial Magistrate, Ranchi,
in connection with Lower Bazar P.S. Case No. 106 of 2006
corresponding to G.R. No. 1926 of 2006, subject to the condition as
laid down under section 438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/