High Court Jharkhand High Court

Nakul Prasad vs State Of Jharkhand on 22 June, 2011

Jharkhand High Court
Nakul Prasad vs State Of Jharkhand on 22 June, 2011
                 IN THE HIGH COURT OF JHARKHAND AT RANCHI
                            A.B.A. No. 1357 of 2011

     Nakul Prasad                       ...      ... ...      Petitioner
                                        Versus
     The State of Jharkhand             ...      ... ...    Opposite Party
                                        ­­­­­­­­­­­
     CORAM                 : HON'BLE MR. JUSTICE H.C. MISHRA
                            
           For the Petitioner         : None
           For the State              : A.P.P.
                                        ­­­­­­­­­­­
03/22.06.2011

  No one appears on behalf  of the  petitioner in spite of  the  repeated 
calls. Learned counsel for the State is present.

Perused the records.

The   Petitioner   is   apprehending   his   arrest   for   the   offences   under 
Sections 414, 120 of the Indian Penal Code and Section 33 of the Indian Forest Act, 
and Section 4(i), 4(i)a of the M.M.R.D. Act in connection with Bishungarh P. S. Case 
No. 128 of 2010 corresponding to G.R. No. 2535 of 2010
From perusal of the impugned order, it appears that one truck loaded 
with stolen steam coal was apprehended by the police. The petitioner is the owner of 
the truck. 

In the facts and circumstances of this case, I am inclined to release the 
petitioner   on   anticipatory   bail.   Accordingly,   it   is   directed   that   in   the   event   of 
surrender/arrest, the petitioner, Nakul Prasad shall be released on bail, on furnishing 
bail bond of Rs. 10,000/­ (Rupees Ten thousand) with two sureties of like amount 
each to the satisfaction of learned Chief Judicial Magistrate, Hazaribag in connection 
with Bishungarh P. S. Case No. 128 of 2010 corresponding to G.R. No. 2535 of 2010, 
subject to the conditions as laid down under Section 438(2) of the Code of Criminal 
Procedure. 

(H.C. Mishra, J.)

Satayendra