IN THE HIGH COURT OF JHARKHAND AT RANCHI
A. B. A. No. 952 of 2011
1. Iftikar Ahmad
2. Rakibul Islam
3. Alauddin Sk.
4. Md. Kalu Sheikh.
5. Harijiban Das.
6. Abdul Karim......Petitioners
Versus
The State of Jharkhand.........Opposite Party
CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR
For the Petitioners : M/s. R. S. Mazumdar, Sr.Adv. & Md. Asadul Haque.
For the State : A.P.P.
2/10.5.2011
Heard learned counsel for the petitioners and learned
A.P.P. for the State.
The petitioners, who are accused for offence under Sections
413, 414, 120B of the Indian Penal Code and Sections 40 and 54 (vii) of
J.M.M.C. Rules, 2004, pray for anticipatory bail expressing apprehending
of their arrest in connection with Pakur (Malpahari) P. S. Case No. 27 of
2011, corresponding to G. R. No. 75 of 2011.
Learned counsel for the petitioners submitted that the stone
chips were being taken on the truck as per the Transport Challan, which is
Annexure2 Series, in which the number and dates have also been given,
hence, the petitioners pray for anticipatory bail.
Learned counsel for the State has opposed the prayer.
In the facts and circumstances of the case, the abovenamed
petitioners are directed to surrender before the court below within 3 weeks
from today, and in the event of their surrender, they shall be released on
anticipatory bail on furnishing bail bond of Rs. 20,000/ ( rupees twenty
thousand) each with two sureties of the like amount each to the
satisfaction of Chief Judicial Magistrate, Pakur in connection with Pakur
( Malpahari) P. S. Case No. 27 of 2011, corresponding to G. R. No. 75 of
2011, subject to the conditions as laid down under Section 438(2) Cr.P.C.
and further conditions that (i) one of the bailors would be local resident
having property within the jurisdiction of the Court (ii) the petitioners will
present before the Court below once in every month on the date fixed,
otherwise their bail bond shall stand cancelled.
(Pradeep Kumar, J.)
jk/