IN THE HIGH COURT OF JHARKHAND AT RANCHI
A. B. A. No. 770 of 2011
1. Subal Chandra @ Subal Ch. Laik
2. Nirapada Gorai .... ... Petitioners
Versus
The State of Jharkhand ..... ... Opposite Party
--------
CORAM : HON'BLE MR. JUSTICE H. C. MISHRA
------
For the Petitioners : Mr. R.S.Majumdar, Sr. Advocate
& Mr. Naresh Prasad Thakur, Advocate
For the State : Mr. M.B.Lal, A.P.P.
------
3/ 21.06.2011
Heard learned counsel for the petitioners and the learned A.P.P. for
the Prosecution.
The petitioners are apprehending their arrests in connection with
Baliapur P.S. Case no. 88 of 2009 corresponding to G.R. No. 2988 of 2009 for
the alleged offences under Sections 406, 409, 420, 467, 468, 471 and 477(A) of
the Indian Penal Code.
Though the petitioners have not been named in the First
Information Report, it is submitted that they have subsequently been added as
accused persons in this case.
Learned counsel for the petitioners has pointed out that in the facts
of this case, other co-accused have been granted anticipatory bail in A.B.A. No.
1139 of 2011 vide order dated 9.5.2011 and A.B.A. No. 7 of 2010 vide order
dated 24.2.2010 by this Court.
In the facts of this case particularly in view of the fact that the
petitioners are not named in the First Information Report and the other co-
accused persons have been granted anticipatory bail, I am inclined to grant
anticipatory bail to the petitioners, Subal Chandra @ Subal Ch. Laik and
Nirapada Gorai. Accordingly, it is directed that in the event of their
surrender/arrest, the petitioners, named above, shall be released on bail, on
furnishing bail bonds 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 Baliapur P.S. Case No. 88 of 2009 corresponding to G.R. No.
2988 of 2009, subject to conditions as laid down under Section 438(2) of the
Code of Criminal Procedure.
( H. C. Mishra, J.)
R.Kr.