High Court Jharkhand High Court

Uma Shankar Chatterjee vs State Of Jharkhand on 12 August, 2011

Jharkhand High Court
Uma Shankar Chatterjee vs State Of Jharkhand on 12 August, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI

                              B.A. No.5275 of 2011
                                    ------
            Uma Shankar Chatterjee                            ...    ......      Petitioner
                                    Versus

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

             CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                      ------
             For the Petitioner       :      Mr. D.K. Chakraverty, Advocate
             For the Opp. Party       :      A.P.P.
                                             -----

02 /12.08.2011

Heard learned counsel for the parties.

Petitioner is accused in a case registered under Sections 341, 342, 323, 347,

379 & 384/34 of the Indian Penal Code.

It is alleged in the written report that the informant was assaulted and directed

to leave the work of Ashok Mittal. The accused persons also compelled him to sign

certain stamp paper and he was taken by the accused persons from one place to

another. Some money was also taken from his wallet.

It is submitted that the informant was having some dispute with Subhankar

Chatterjee @ Bam Chatterjee who is brother of the petitioner and due to this reason

the petitioner has been implicated in this false case. The informant has exaggerated

the story in the written report which could not be relied upon.

Learned counsel for the State has opposed the prayer for bail.

Since no specific allegation has been levelled against the petitioner and one of

the co-accused Shailesh Kumar @ Shailesh Modi has been granted anticipatory bail by

a Bench of this Court, 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 Chief Judicial Magistrate, Jamshedpur in

connection with Jugsalai (Bagbera) P.S. Case No.76 of 2011 corresponding to G.R. Case

No.1039 of 2011.

(D.N. Upadhyay, J)
NKC