High Court Jharkhand High Court

Sapan Mandal & Anr vs State Of Jharkhand on 25 April, 2011

Jharkhand High Court
Sapan Mandal & Anr vs State Of Jharkhand on 25 April, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                                    A.B.A. No. 818 of 2011
                                          ...
           1. Sapan Mandal
           2. Ram Pado Mandal                              ...     ...       Petitioners
                               ­V e r s u s­
           The State of Jharkhand                         ...        ...       Opposite Party
                                      ...
           CORAM: ­ HON'BLE MR. JUSTICE PRASHANT KUMAR.
                                      ...
           For the Petitioners        : ­ Mr. Rajan Raj, Advocate.
           For the State              : ­ Mr. S.K. Srivastava, A.P.P.
                                      ...
02/25.04.2011

Anticipatory bail application filed by Sapan Mandal and Ram 
Pado   Mandal,   is   moved   by   Sri   Rajan   Raj,   learned   counsel   for   the 
petitioners   and   opposed   by   Sri   S.K.   Srivastava,   learned   Additional 
P.P. for the State.

In the instant case, it is stated that petitioners purchased coal 
from M/s Maa Vaisno Traders, Kalyanpur, Dhanbad and they have 
filed an application for release of the said coal in the court of CJM, 
Dhanbad. It appears from paragraph no. 43 of the case diary that the 
said documents relating to purchase of coal sent to police station for 
enquiry as to whether same are genuine or not. It further appears 
that   I.O. made through inquiry with regard to the said documents 
and came to the conclusion that the said documents are genuine.

Considering the aforesaid facts and circumstances, I allow this 
application and direct the petitioners to surrender in the court below 
by 4th of May, 2011 and in the event of their surrender, the learned 
court below is directed to enlarge them on bail on their furnishing 
bail bond of Rs. 10,000/­(Ten Thousand) each with two sureties of 
the like amount each to the satisfaction of Chief Judicial Magistrate, 
Dhanbad,   in   connection   with   Tundi   P.S.   Case   No.   84   of   2010 
corresponding to G.R. No. 4188 of 2010, subject to the condition as 
laid down under section 438(2) of the Cr.P.C. 

 

    (Prashant Kumar, J.)
sunil/