IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 99 of 2011
...
Baso Ram Besra ... ... Petitioner
V e r s u s
The State of Jharkhand ... ... Opposite Party
...
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR.
...
For the Petitioner : Mr. K.M. Verma, Advocate.
For the State : Mr. R.S. Singh, A.P.P.
...
02/22.02.2011
Anticipatory bail application filed by Baso Ram Besra, is moved
by Sri K.M. Verma, learned counsel for the petitioner and opposed by
Sri R.S. Singh, learned counsel for the State.
It appears that for the sponge iron, alleged to have been
loaded on the truck, no case instituted in any police station.
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 A.C.J.M., Ghatsila, in connection
with Dhalbhumgarh P.S. Case No. 45 of 2010 corresponding to G.R.
No. 409 of 2010, subject to the condition as laid down under section
438(2) of the Cr.P.C.
(Prashant Kumar, J.)
sunil/