High Court Jharkhand High Court

Iftikar Ahmad & Ors vs State Of Jharkhand on 10 May, 2011

Jharkhand High Court
Iftikar Ahmad & Ors vs State Of Jharkhand on 10 May, 2011
          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/