High Court Jharkhand High Court

Narendra Prasad Karu & Ors vs State Of Jharkhand on 8 March, 2011

Jharkhand High Court
Narendra Prasad Karu & Ors vs State Of Jharkhand on 8 March, 2011
            IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                 A.B.A. No. 230 of 2011
                                       ------
            1. Narendra Prasad Karu @ Narendra Prasad Karan
            2. Rabindra Singh
            3. Mahendra Sharma
            4. Ramesh Saw @ Ramesh Sahu              ...    ......        Petitioners
                                       Versus
            The State of Jharkhand       ....  ...     ....   ...        Opp. Party
                                        ------
            CORAM:        HON'BLE MR. JUSTICE PRASHANT KUMAR
                                    ------
            For the Petitioners     :      Mr. H.K. Mahato, Advocate
            For the State           :      Mr. Amaresh Kumar, A.P.P.
                                           -----

3 /08.03.2011

Anticipatory bail application filed by petitioners, Narendra Prasad Karu
@ Narendra Prasad Karan, Rabindra Singh, Mahendra Sharma and Ramesh Saw @
Ramesh Sahu is moved by Sri H.K. Mahato, counsel for the petitioners and
opposed by Mr. Amaresh Kumar, Additional P.P.

It is alleged that petitioners had stolen electricity and put loss of
Rs.10,000/-, Rs.15,000/-, Rs.10,000/- and Rs.10,000/- respectively to J.S.E.B.
Annexure 2 shows that petitioners have already deposited the aforesaid amounts.

Considering the aforesaid facts and circumstance, I direct the
petitioners, above named, to surrender in the court below by 23rd March 2011. If
petitioners surrender by that time, learned court below is directed to enlarge them
on bail on furnishing bail bond of Rs. 10,000/- (Ten thousand) each with two
sureties of the like amount each to the satisfaction of learned Chief Judicial
Magistrate, Seraikella in connection with Adityapur P.S. Case No.234 of 2010
corresponding to G.R. No.647 of 2010, subject to the condition as laid down under
Section 438 (2) of the Cr.P.C.

(Prashant kumar, J)
R.K./