IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4630 of 2010
Deoki Prasad Agarwal @ Deoki Prasad Gupta....Petitioner
Vs.
The State of Jharkhand ... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Indrajit Sinha
For the State: Mr. V. S. Jha, APP
3/04.03.2011
: Anticipatory bail application filed by petitioner Deoki
Prasad Agarwal @ Deoki Prasad Gupta is moved by Sri. Indrajit Sinha
and opposed by Sri V.S. Jha, learned Additional P.P.
It is alleged in the FIR that from the rented premises of
Manoj Agarwal ( son of petitioner), 11 bags of wheat and 30 bags of
rice recovered. It is alleged in the case diary that the I.O. came to
know that the said rice and wheat kept by the petitioner in the
aforesaid premises, with a view to sale it in black market. In the entire
case diary, the I.O. has not mentioned the source of information
regarding the aforesaid fact.
Considering the aforesaid facts and circumstance, I allow
this application and direct the petitioner to surrender in the court
below by 15.03.2011 and in that event the court below is directed to
enlarge the petitioner, above named, on bail on furnishing bail bond of
Rs. 10,000/-(Ten Thousand) with two sureties of the like amount each
to the satisfaction of Chief Judicial Magistrate, Dhanbad in connection
with Sindri P.S. Case No. 66 of 2010 ( G.R. No. 2529 of 2010) , subject
to the condition as laid down under section 438(2) of the Cr.P.C.
( Prashant Kumar,J.)
Sharda/-
2