High Court Jharkhand High Court

Murli Singh @ Murli Prasad Mahto vs State Of Jharkhand on 11 October, 2011

Jharkhand High Court
Murli Singh @ Murli Prasad Mahto vs State Of Jharkhand on 11 October, 2011
               IN THE HIGH COURT OF JHARKHAND AT RANCHI
                             A.B.A. No. 2748 of 2011

                Murli Singh @ Murli Prasad Mahto      ...... Petitioner
                                             Versus
                The State of Jharkhand                ...... Opposite Party
                                       .....
               CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY

                 For the Petitioner                 : Mr. M. B. Lal, Advocate.
                 For the Opposite Party             : A.P.P

                                    -----------
03/11.10.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Section 414 of
the Indian Penal Code.

The fact emerges from the self statement of Sub-Inspector Umesh
Kumar Thakur is that after receiving secret information the premises of
M/s. Maa Janki Coke Plant situated at Saldaha was raided and police
party have succeeded to recover coal collected through illegal mining
from the premises. The cyclist, who had been present at the place with
coal extracted through illegal mining were also apprehended. The
petitioner happens to be Munsi of the said M/s Maa Janki Coke Plant.

It is submitted that petitioner was not at all present at the place of
occurrence. The petitioner could not be held liable for coal seized from
the premises of said M/s Maa Janki Coke Plant.

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

Considering the submissions advanced by the learned
counsel, petitioner, above named, is directed to surrender in the Court
below within a fortnight and on such surrender or in the event of his
arrest he shall be released on bail by the Court below on furnishing bail
bond of Rs. 10,000/- (Ten thousand) with two sureties of the like amount
each to the satisfaction of learned Chief Judicial Magistrate, Dhanbad in
connection with Rajganj P. S. Case No. 27 of 2011 corresponding to G. R.
No. 1859 of 2011 subject to the conditions as laid down under Section
438 (2) of the Cr.P.C.

   Kamlesh/-                                                         (D.N. Upadhyay, J)