IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1330 of 2011
Md. Hasnain Ansari @ Hasnain Ansari .... Petitioner
Versus
The State of Jharkhand .... Opp. Party
CORAM: HON'BLE MR. JUSTICE PRADEEP KUMAR
For the Petitioner : Mr. P. P. N. Roy, Sr. Advocate.
For the State : APP.
03/28.06.2011
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 419/420/467/468/471 of the Indian Penal
Code.
The allegation in the F.I.R. is that the petitioner was illegally
withdrawn Rs. 12,500/ by cheque, which was sanctioned in the name of
Suresh Bhuiyan S/o Bihari Bhuiyan under the Deen Dayal Awas Yojna.
Learned counsel for the petitioner submitted that a report was
called for from the local police station with regard to the genuineness of
receipt. Since Suresh Bhuiyan is still working at Gujrat, the same could not
be verified, but his mother has stated that the cheque was receipt by his son.
In that view of the matter, petitioner prays for anticipatory bail.
Learned counsel for the State opposed the prayer for anticipatory
bail.
In the facts and circumstances of the case, 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, Giridih in connection
with Bagoder P. S. Case No. 151 of 2007 corresponding to G. R. Case No.
1452 of 2007, 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. Petitioner will appear once every month in Court on the
date fixed, otherwise his bail bond would be liable to be cancelled.
(Pradeep Kumar, J.)
Kamlesh/