High Court Jharkhand High Court

Mukund Nayak & Anr vs State Of Jharkhand on 20 June, 2011

Jharkhand High Court
Mukund Nayak & Anr vs State Of Jharkhand on 20 June, 2011
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                         A.B.A. No. 616 of 2011
         1. Mukund Nayak
         2. Khemlal Mahto                        ...            ...   ...         Petitioners
                                                 Versus
         The State of Jharkhand                  ...            ...   ...       Opposite Party
                                                     ­­­­­­­­­­­
         CORAM : HON'BLE MR. JUSTICE H.C. MISHRA
                                
         For the Petitioners : Mr. Atanu Banerjee, Advocate
         For the State                : Mr. M.B. Lal, Advocate
                                                     ­­­­­­­­­­­
03/20.06.2011

  Heard learned counsel for the petitioners and learned A.P.P. for the 
prosecution.

Petitioners,   Mukund   Nayak   and   Khemlal   Mahto   are   apprehending 
their arrest for the offences under Sections 413/414/34 of the Indian Penal Code 
and Section 33 of the Indian Forest Act, in connection with Nawadih P.S. Case 
No. 43 of 2010 corresponding to G.R. No. 537 of 2010.

It is alleged that one truck loaded with coal was apprehended by the 
police   and  the   the  petitioners  have   been  named   to  be   involved   in  the   illegal 
mining and transportation of coal. 

Learned counsel for the petitioners submits that the petitioners have 
been falsely implicated in this case and in the similar circumstances other co­
accused has been granted anticipatory bail by this Court in A.B.A. No.3219 of 
2010 vide order dated 23.12.2010.

In the facts and circumstances of this case, I am inclined to release the 
petitioners on anticipatory bail. Accordingly, it is directed that in the event of 
surrender/arrest, the  petitioners, Mukund  Nayak  and  Khemlal  Mahto  shall  be 
released on bail, on furnishing bail bonds of Rs. 10,000/­ (Rupees Ten thousand) 
each with two sureties of like amount each to the satisfaction of learned Chief 
Judicial Magistrate, Bermo at Tenughat   in connection with Nawadih P.S. Case 
No. 43 of 2010 corresponding to G.R. No. 537 of 2010 subject to the conditions 
as laid down under Section 438(2) of the Code of Criminal Procedure. 

 

(H.C. Mishra, J.)

Anit