IN THE HIGH COURT OF JHARKHAND AT RANCHI
B. A. No. 6783 of 2011
1. Md. Salim @ Md. Salim Ansari
2. Arjun Singh ..... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. B.M.Tripathy, Sr. Advocate
& Mr. N.K.Jaiswal, Advocate
For the State : Mr. V.S.Sahay, A.P.P.
------
2/ 10.10.2011
Heard learned counsel for the petitioners and learned A.P.P. for
the Prosecution.
The petitioners have been made accused for the offence under
Sections 414/34 of the Indian Penal Code, Section 30(ii) of the Coal Mines
Act and Section 33 of the Indian Forest Act, in connection with Bishnugarh
P.S. Case No. 86 of 2011 corresponding to G.R. No. 2025 of 2011.
Trucks loaded with illegally mined coal were apprehended by the
police and the petitioners are the driver and cleaner of one of the trucks.
In the facts of this case, I am inclined to enlarge the petitioners,
Md. Salim @ Md. Salim Ansari and Arjun Singh, on bail. Accordingly, the
petitioners, named above, are directed to be released on bail, on furnishing bail
bonds of Rs. 10,000/- (ten thousand) each, with two sureties of the like amount
each, to the satisfaction of Chief Judicial Magistrate, Hazaribagh, in
connection with Bishnugarh P.S. Case No. 86 of 2011 corresponding G.R. No.
2025 of 2011.
( H. C. Mishra, J.)
R.Kr.