Legal Document View

Unlock Advanced Research with PRISMAI

- Know your Kanoon - Doc Gen Hub - Counter Argument - Case Predict AI - Talk with IK Doc - ...
Upgrade to Premium
[Cites 6, Cited by 0]

Jharkhand High Court

Rajendra Prasad @ Rajedra Prasad vs The State Of Jharkhand .... .... .... ... on 28 February, 2022

Author: Anil Kumar Choudhary

Bench: Anil Kumar Choudhary

IN THE HIGH COURT OF JHARKHAND AT RANCHI
                    A.B.A. No.1296 of 2022
                               ------

Rajendra Prasad @ Rajedra Prasad .... .... .... Petitioner Versus The State of Jharkhand .... .... .... Opposite Party

------

CORAM : HON'BLE MR. JUSTICE ANIL KUMAR CHOUDHARY

------

For the Petitioner : Mr. Arun Kr. Pandey, Advocate For the State : Mr. Prabir Kr. Chatterjee, Spl.P.P

------

Order No.02 Dated- 28.02.2022 Heard the parties.

Learned counsel for the petitioner undertakes to remove the defects pointed out by the stamp reporter within two weeks from the date of this order.

In view of personal undertaking given by the learned counsel for the petitioner, the defects pointed out by the stamp reporter are ignored for the present.

Apprehending his arrest in connection with Sidgora P.S. Case No.144 of 2020 instituted under Sections 379, 411, 34 of the Indian Penal Code, Section 4/21 of Mines & Minerals Act and Section 54/13 of Jharkhand Minerals (Prevention of Illegal Mining, Transportation & Storage) 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 is the driver of a pick-up van bearing registration No. JH 05CA 4947 which was seized by police while being involved in transportation of illegally excavated sand. It is submitted that the allegation against the petitioner is false. Drawing attention of this Court towards para-06 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 co-operate 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.

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 Judicial Magistrate First Class at Jamshedpur within six weeks from today and in the event of his arrest or surrendering, he will be enlarged on bail on depositing Rs.10,000/-(Rupees ten 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 Judicial Magistrate First Class at Jamshedpur in connection with Sidgora P.S. Case No.144 of 2020 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/