Jharkhand High Court
Mitan Kumar Mandal vs The State Of Jharkhand .... .... ... on 6 April, 2022
Author: Anil Kumar Choudhary
Bench: Anil Kumar Choudhary
IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No.2239 of 2022
------
Mitan Kumar Mandal .... .... .... Petitioner
Versus
The State of Jharkhand .... .... ....Opposite Party
------
CORAM : HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY
------
For the Petitioner : Mr. Md. Yasir Arafat, Advocate
For the State : Mr. Shailendra Kr. Tiwari, Spl.P.P
------
Order No.04 Dated- 06/04/2022
Heard the parties through video conferencing.
Apprehending his arrest in connection with Deoghar (Cyber) P.S. Case No.59 of 2020 corresponding to Cyber Crime Case No.04 of 2021 instituted under Sections 419/420/467/468/471/120B/34 of the Indian Penal Code and Section 66 (B), 66 (C), 66 (D) and 84 (C) of Information Technology Act, the petitioner has moved this Court for grant of privileges of anticipatory bail.
Learned counsel appearing for the petitioner submits that the allegation against the petitioner is that the petitioner along with co-accused persons, impersonated themselves as bank officers and by using forged SIM cards and mobile handsets, obtained secret information about the ATM password of non- suspecting account holders of the bank and swindled away money from their accounts by using passwords fraudulently and dishonestly so obtained. It is submitted that the allegation against the petitioner is false. It is next submitted that nothing has been recovered from the conscious possession of the petitioner. Drawing attention of this Court towards para-20 of the instant bail application, learned counsel for the petitioner submits that the petitioner has no criminal antecedent. It is lastly submitted that the petitioner undertakes to cooperate with the investigation of the case and to furnish sufficient security including cash security. Hence, it is submitted that the petitioner be given the privileges of anticipatory bail.
Learned Spl.P.P appearing for the State opposes the prayer for anticipatory bail of the petitioner but fairly concedes that there is no money trail in this case.
Considering the submissions of learned counsels and the facts and circumstances stated above, I am inclined to grant privileges of anticipatory bail to the petitioner. Accordingly, the petitioner is directed to surrender in the Court of learned Additional Sessions Judge-II-cum-Special Judge, Cyber Crime, Deoghar within six weeks from today and in the event of his arrest or surrendering, he will be enlarged on bail on depositing Rs.15,000/-(Rupees fifteen thousand) as cash security and on furnishing bail bond of Rs.25,000/- (Twenty five thousand) with two sureties of the like amount each to the satisfaction of learned Additional Sessions Judge-II-cum-Special Judge, Cyber Crime, Deoghar in connection with Deoghar (Cyber) P.S. Case No.59 of 2020 corresponding to Cyber Crime Case No.04 of 2021 with the condition that he will co-operate with the investigation of the case and appear before the investigating officer as and when noticed by him and furnish his mobile number and photocopy of the Aadhar Card with an undertaking that he will not change his mobile number during the pendency of the case and further conditions as laid down under Section 438(2) of the Code of Criminal Procedure.
(Anil Kumar Choudhary, J.) Animesh/