High Court Jharkhand High Court

Subodh Thakur vs State Of Jharkhand on 23 September, 2011

Jharkhand High Court
Subodh Thakur vs State Of Jharkhand on 23 September, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 A.B.A. No. 3170 of 2011
                                       ------
             Subodh Thakur                                    ...    ......         Petitioner
                                        Versus

             The State of Jharkhand              ....   ...   ....   ...           Opp. Party
                                        ------

             CORAM:          HON'BLE MR. JUSTICE D.N. UPADHYAY
                                       ------
              For the Petitioner       :      Mr. Atanu Banerjee, Advocate
              For the Opp. Party       :      A.P.P.
                                       -----
03    /23.09.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 413 & 414 of the

Indian Penal Code and Section 33 of the Indian Forest Act.

It reveals from the F.I.R. that after receiving secret information the police party

proceeded to raid the premises of Maa Tara Coal Company Pvt. Ltd. Smelling the

police the persons occupying the tractor loaded with coal started fleeing away

followed by those accused who had been to the place on their motorcycles. They

were duly chased after which one of the accused was apprehended whereas other

occupants of two motorcycles succeeded to flee away. The petitioner was one

among the persons who fled away after leaving their motorcycles at the place.

It is submitted that the petitioner has no concern either with the said company

or with the coal or with the tractors seized in connection with this case. The

motorcycle belonging to the petitioner was lifted from his house and he never had

been to the place of occurrence.

Learned counsel for the State opposed the prayer for bail.

Considering aforesaid facts and circumstances coupled with the fact that the

petitioner was neither apprehended at the spot nor anything incriminating has been

recovered from his possession, he is directed to surrender in the Court below within

three weeks and on such surrender or in the event of his arrest the petitioner shall be

released on bail by the Court below 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.43 of 2011 corresponding to G.R. Case No.512 of 2011 subject to the

conditions as laid down under Section 438 (2) of the Cr.P.C.

(D.N. Upadhyay, J)
NKC