High Court Jharkhand High Court

Humayun Shaikh @ Humaun Sk. & Anr vs State Of Jharkhand on 17 October, 2011

Jharkhand High Court
Humayun Shaikh @ Humaun Sk. & Anr vs State Of Jharkhand on 17 October, 2011
                               IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                            A.B.A. No. 2065 of 2011

                       1. Humayun Shaikh @ Humaun Sk.
                       2. Nuru Sk. @ Nurul Hussain @ Nur Hossain        ... ... Petitioners
                                                   -V e r s u s -
                          The State of Jharkhand                           ... ... Opposite Party
                                           ...

              CORAM: -         HON'BLE MR. JUSTICE D. N. UPADHYAY

              For the Petitioners    : Mr. A. Haque, Advocate.
                                       Mr. S. Yunus, Advocate.
              For the State:         : APP


     3/17.10.2011

The petitioners are accused in connection with Pakur (M) P.S.
Case No. 51 of 2011 [G.R. No. 135 of 2011] for the offence under Sections
413/414/120(B) of the Indian Penal Code and Section 40/54(7) of the
J.M.M.C. Rules, 2004, pending in the Court of Chief Judicial Magistrate,
Pakur.

It is submitted that the Truck bearing registration no. JH 04D 2771
and W.B – 59 – 4854 loaded with stone chips, plying without documents
against transportation of said articles, were apprehended by the Police. The
petitioner, who happens to be the Driver of the aforesaid Truck, have
succeeded to flee away.

It is submitted that the owner of the said Trucks have been
granted bail vide order dated 14.06.2011 by a Bench of this Court in A.B.A.
No. 1371 of 2011.

Learned APP for the State does not dispute the submission.
In the aforesaid facts and circumstances, since the petitioners
abovenamed are directed to surrender before the Trial Court within a period
of one month from today and on such surrender, they are directed to be
released on bail on furnishing bail bonds of Rs.10,000/- (Rupees Ten
Thousand) each, with two sureties of the like amount each, to the
satisfaction of Chief Judicial Magistrate, Pakur in connection with Pakur (M)
P.S. Case No. 51 of 2011 [G.R. No. 135 of 2011] subject to the condition as
laid down under Section 438(2) of the Cr.P.C..

(D. N. Upadhyay, J.)
RC