IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 4827 of 2010
Saileshwar Giri @ Saileswar Giri ... ....Petitioner
Vs.
The State of Jharkhand ..... .... ....Opposite Party
CORAM: HON'BLE MR. JUSTICE PRASHANT KUMAR
For the Petitioner: Mr. Amit Kumar Das
For the State: APP
For the Complainant: Mr. Indrajit Sinha
3/18.02.2011
: Anticipatory bail application filed by petitioner Saileshwar
Giri @ Saileswar Giri in connection with C/1 Case No. 4320 of 2009
pending in the court of Judicial Magistrate, 1st Class, Jamshedpur is
moved by Sri. Amit Kumar Das and opposed by Sri. Indrajit Sinha,
learned counsel for the complainant.
It is alleged that petitioner had sold land to the
complainant’s company vide sale deed no. 5895 after taking
consideration money of Rs. 7,11,350/-. It is then alleged that when
complainant went to take possession of the said land , two persons,
namely, Bholanath Giri and Dipankar Giri protested from taking such
possession by saying that a portion of the land has been purchased by
them from the brother of petitioner. Thereafter, aforesaid fact brought
to the notice to the petitioner but in spite of that he has not returned
the money. Even this court, vide order dated 9.2.2011, given
opportunity to the petitioner to return the money but he declined to do
so. It is submitted by learned counsel for the petitioner that the sale
deed shown by two persons, namely, Bholanath Giri and Dipankar Giri
are forged because his brother died in the year 2000. From perusal of
record, I find that no case filed by petitioner against the aforesaid two
persons.
Considering the aforesaid facts and circumstance, I am
not inclined to enlarge the petitioner on anticipatory bail. Hence, the
prayer for anticipatory bail of the petitioner, above named, is rejected.
( Prashant Kumar,J.)
Sharda/-