High Court Jharkhand High Court

Ajay Saha & Anr vs State Of Jharkhand on 24 June, 2011

Jharkhand High Court
Ajay Saha & Anr vs State Of Jharkhand on 24 June, 2011
                   IN THE HIGH COURT OF JHARKHAND, RANCHI
                              A.B.A. No.1735 of 2011

         1. Ajay Saha
         2. Chhabilal Saha                          .....   Petitioners
                                      Versus
         The State of Jharkhand                     ....      Opposite Party

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

         For the Petitioners         :     Ms. Nitu Sinha
         For the State               :     A. P.P.
                                     -----
2/24.6.2011

Heard the learned counsel for the petitioners and learned A.P.P. for the
Prosecution.

The petitioners are apprehending their arrest in connection with Maheshpur
P.S. Case No.04 of 2011, corresponding to G.R. No.22 of 2011, for the alleged
offences under Sections 379, 411, 413, 120B and 34 of the Indian Penal Code.

It is alleged that some persons were carrying coal on their cycles which
were allegedly stolen and the persons apprehended by the police disclosed the
name of the petitioners to be involved in illegal transportation of the coal.

In the facts and circumstances of the case, I am inclined to release the
petitioners on anticipatory bail. Accordingly, it is directed that in the event of
surrender/arrest, the petitioners Ajay Saha and Chhabilal Saha shall be released
on bail on their furnishing bail bonds of Rs.10,000/- (Ten thousand) each with two
sureties of the like amount of each to the satisfaction of learned Chief Judicial
Magistrate, Pakur in connection with Maheshpur P.S. Case No.04 of 2011,
corresponding to G.R. No.22 of 2011, subject to the condition as laid down under
Section 438(2) of the Code of Criminal Procedure.

(H. C. Mishra, J)
R.Kumar