IN THE HIGH COURT OF JHARKHAND AT RANCHI
B.A. No.5022 of 2011
------
Sohan Thakur ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : Mr. Dilip Kumar Jaiswal, Advocate
For the Opp. Party : A.P.P.
-----
02 /29.07.2011
Heard learned counsel for the parties.
Petitioner is accused in a case registered under Sections 413 & 414/34 of the
Indian Penal Code and Section 33 of the Indian Forest Act.
It reveals from the self-statement of S.I. Shyam Kishore Mahto that after
receiving secret information a truck bearing registration No.JH 12 C 4982 loaded with
steam coal was seized. The driver of the vehicle failed to furnish papers against
transportation of coal. On interrogation it was detected that the petitioner and his
associates have formed a syndicate to run illegal business of coal.
It is submitted that the petitioner has no concern with any syndicate nor he is
indulged in illegal trade of coal. Petitioner is in custody for about three months.
Learned counsel for the State opposed the prayer for bail.
Considering the submissions advanced by learned counsel for the petitioner,
above named petitioner is directed to be released on bail on furnishing bail bond of
Rs. 10,000/- (Ten thousand) with two sureties of the like amount each to the
satisfaction of learned Additional Chief Judicial Magistrate, Bermo at Tenughat in
connection with Nawadih P.S. Case No.55 of 2010 corresponding to G.R. Case No.688
of 2010.
(D.N. Upadhyay, J)
NKC