High Court Jharkhand High Court

Kamal Kishore Das vs State Of Jharkhand on 9 June, 2011

Jharkhand High Court
Kamal Kishore Das vs State Of Jharkhand on 9 June, 2011
                    IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                       A.B.A.  No. 4782 of 2010

               Kamal Kishore Das                                              ....             Petitioner       
                                                   Versus
               The State of Jharkhand                                         ....             Opp. Party
                                                   ­­­­­
               CORAM:             HON'BLE MR. JUSTICE PRADEEP KUMAR
                                                ­­­­­­
              For the Petitioner       : Mr. J. S. Tripathy, Advocate.
              For the State          : A.P.P.
                                        ­­­­­­
05/09.06.2011

Heard  learned  counsel   for the petitioner and learned counsel for 
the  State.

This is an application for grant of anticipatory bail to the petitioner 
for the offence under Sections  406/409/419/420/467/468/471/120B of the 
Indian Penal Code.

It is submitted by learned counsel for the petitioner that as per the 
F.I.R.  it   appears  that   petitioner   is   a   Panchayat   Sevak   of   Mohanpur   Block, 
though there is no specific allegation against him that he had taken money 
from any of the beneficiaries. The other allegation against him is that he has 
committed  the  offence  of dereliction of  duty because  he  did  not properly 
apprise the B.D.O. before releasing the cheques to the beneficiaries regarding 
quantum of works done in construction of the houses of Indira Awas Yojna. 
He further submits that co­accused Zakir Hussain, Panchyat Sevek, against 
whom there  is  similar  allegation,  has been  granted   anticipatory  bail  by a 
Bench of this Court vide order dated 03.03.2011 in A.B.A. No. 155 of 2011 
and as such, he may be enlarged on anticipatory bail.

Learned   counsel   for   the   State   has   opposed   the   prayer   for 
anticipatory bail.

In that view of the matter, petitioner is directed to surrender before 
the   court   below   within   two   weeks   from   today   and   on   his   surrender,   the 
petitioner be released 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 
the   learned   Chief   Judicial   Magistrate,   Deoghar,   in   connection   with 
Mohanpur P. S. Case No. 245 of 2010 corresponding to G. R. Case No. 1018 
of 2010, subject to condition as laid down under Section 438(2) of the Code 
of   Criminal   Procedure   and   also   subject   to   the   condition   that   one   of   the 
bailors will be local resident having property within the jurisdiction of the 
Court concerned.    

 

                         (Pradeep Kumar, J.) 
Kamlesh/