Sahidul Islam @ Manik Sk vs Unknown on 27 August, 2014

0
51
Kolkata High Court (Appellete Side)
Sahidul Islam @ Manik Sk vs Unknown on 27 August, 2014
Author: Pranab Kumar Chattopadhyay

1

27/08/2014
(554)
(Ct. no. 11)
ARDR

CRM 10235 of 2014
In Re: An application for anticipatory bail under Section 438 of the Code
of Criminal Procedure filed on 14th August, 2014 in connection with
Katwa P.S. Case no. 252 of 2014 dated 07/07/2014 under Sections
135(i)(a)(b) of the Electricity Act, 2003 and Amendment Act, 2007.

And

In the matter of: Sahidul Islam @ Manik Sk.

…Petitioner.

Mr. Sarba Nanda Sanyal,
…for the Petitioner.

Mr. Rananjay Chatterjee,
…for the State.

Mr. Aniket Mitra,
…for the WBSEDCL.

ALLOWED

Heard the learned Advocates of both the parties.

Having considered the materials in the case diary produced before

us, we are of the opinion that custodial interrogation of the petitioner is

not necessary. There is no chance of abscondence of the petitioner.

We are, therefore, inclined to allow the prayer of the petitioner for

granting anticipatory bail under Section 438 of the Code of Criminal

Procedure, 1973.

Accordingly, we direct that in the event of arrest, the petitioner shall

be released on bail upon furnishing a bond of Rs.3,000/- (Rupees Three

Thousand only) with one surety of like amount to the satisfaction of the

arresting officer and subject to the conditions as laid down under Section

438(2) of the Code of Criminal Procedure, 1973.

The application for anticipatory bail is, thus disposed of.

(Pranab Kumar Chattopadhyay, J.)

<

(Sudip Ahluwalia, J.)

LEAVE A REPLY

Please enter your comment!
Please enter your name here