IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5275 of 2011
------
Uma Shankar Chatterjee ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. D.K. Chakraverty, Advocate
For the Opp. Party : A.P.P.
-----
02 /12.08.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Sections 341, 342, 323, 347,
379 & 384/34 of the Indian Penal Code.
It is alleged in the written report that the informant was assaulted and directed
to leave the work of Ashok Mittal. The accused persons also compelled him to sign
certain stamp paper and he was taken by the accused persons from one place to
another. Some money was also taken from his wallet.
It is submitted that the informant was having some dispute with Subhankar
Chatterjee @ Bam Chatterjee who is brother of the petitioner and due to this reason
the petitioner has been implicated in this false case. The informant has exaggerated
the story in the written report which could not be relied upon.
Learned counsel for the State has opposed the prayer for bail.
Since no specific allegation has been levelled against the petitioner and one of
the co-accused Shailesh Kumar @ Shailesh Modi has been granted anticipatory bail by
a Bench of this Court, above named petitioner is directed to be released on bail on
furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties of the like
amount each to the satisfaction of learned Chief Judicial Magistrate, Jamshedpur in
connection with Jugsalai (Bagbera) P.S. Case No.76 of 2011 corresponding to G.R. Case
No.1039 of 2011.
(D.N. Upadhyay, J)
NKC