High Court Jharkhand High Court

Mandal Murmu vs State Of Jharkhand on 18 February, 2011

Jharkhand High Court
Mandal Murmu vs State Of Jharkhand on 18 February, 2011
           IN THE HIGH COURT OF JHARKHAND AT RANCHI
                              A.B.A. No. 3355 of 2010
                                     ...
           Mandal Murmu                            ...   ...     Petitioner
                              ­V e r s u s­
           The State of Jharkhand                  ...     ...     Opposite Party
                                     ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                     ...
           For the Petitioner        : ­ Mr. S.P. Roy, Advocate.
           For the State             : ­ Mr. Azimuddin, A.P.P.
                                     ...
04/18.02.2011

Anticipatory bail application filed by Mandal Murmu, is moved 
by Sri S.P. Roy, learned counsel for the petitioner and opposed by Sri 
Azimuddin, learned Additional P.P. for the State.

This  is a case under Section  7 of the Essential Commodities 
Act.  Which control order has been violated by the petitioner, has not 
been stated in the F.I.R.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioner to surrender in the court below 
by 4th 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 Chief Judicial Magistrate, Dumka, 
in connection with Jama P.S. Case No. 61 of 2010 corresponding to 
G.R. No. 523 of 2010, subject to the condition as laid down under 
section 438(2) of the Cr.P.C.

 

    (Prashant Kumar, J.)
sunil/