Sunday, 17, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Kumud Kumar Jha vs The State Of Jharkhand
2022 Latest Caselaw 3179 Jhar

Citation : 2022 Latest Caselaw 3179 Jhar
Judgement Date : 16 August, 2022

Jharkhand High Court
Kumud Kumar Jha vs The State Of Jharkhand on 16 August, 2022
         IN THE HIGH COURT OF JHARKHAND AT RANCHI
                        A. B. A. No. 5515 of 2022
         1.Kumud Kumar Jha
         2.Alok Kumar Choudhary.                    .... .. ... Petitioner(s)
                               Versus
         1.The State of Jharkhand.
         2.Ramesh Oraon                            .. ... ...Opp. Party(s)
         ...........

CORAM :HON'BLE MR. JUSTICE GAUTAM KUMAR CHOUDHARY .........

For the Petitioners : Mr. Indrajit Sinha, Advocate : Mr. Rohit Roy, Advocate For the State : Mr. Ahsok Kr. Yadav, APP For the O. P. No.2 : Mr. Binod Singh, Advocate ......

05/ 16.08.2022. Apprehending their arrest, petitioners above-named have moved this Court for grant of privilege of anticipatory bail in connection with Complaint Case No.6181 of 2021 for the offence registered under Sections 323, 420, 467, 468, 471, 120B and 34 of the Indian Penal Code.

Heard the parties.

It is submitted by learned counsel for the petitioners that the matter relates to an area measuring 5 acres 53 decimals, situated at 62, Circular Road, Ranchi, which was originally recorded in the name of Sri R. N. Mukherjee, who died leaving behind one son, namely, Birendra Nath Mukherjee, who executed registered Will in favour of his wife, Ranu Priti Mukherjee, by which he made testamentary deposition of his property in his favour by creating a life interest and thereafter the said property was to be devolve on his son. Despite life interest created in favour of Ranu Priti Mukherjee, she executed an agreement of sale in favour of Janab Salim Saheb.

It is further submitted that her daughter-in-law Dipti Mukherjee and their children executed a Power of Attorney in the year 2001 in favour of petitioner no.1 [Kumud Kumar Jha] to look after the cases and manage the property and thereafter in the year 2004, she executed a power of attorney in favour of petitioner no.2 [Alok Kumar Choudhary] with power to alienate the property. It is further submitted that on the strength of this power of attorney, a part of the property was transferred to the petitioner no.1 in the year 2006 and in favour of the petitioner no.2 in the year 2004.

It is further submitted that said Janab Salim Saheb filed Title Suit No.35 of 1990 again impleading Ranu Priti Mukherjee and after her death, her daughter-in-law, Dipti Mukherjee and other successors were impleaded, but the said suit was dismissed on 12.09.2008 and against the same, Title Appeal

being Title Appeal No.112 of 2008 was preferred which was also dismissed. A false statement has been made in the Complaint petition that the said appeal was allowed. A copy of the judgment has been annexed with the complaint petition.

It is further submitted that said Janab Salim Saheb filed Title Suit No.333 of 2006 for specific performance of contract which is subjudice at present stage. The complainant is the power of attorney holder of said Janab Salim Saheb and the present case has been filed to pressurise the petitioners.

It is further submitted that earlier criminal cases filed by said Janab Salim Saheb has already been quashed by this Hon'ble Court in Cr.M.P. NO.1476 of 2006 and Cr.M.P. No.309 of 2009.

The complainant has no locus to challenge or basis to allege that the power of attorney executed in favour of the petitioners was forged when neither the person who executed it, nor the person in whose favour has raised any objection against it.

Learned APP assisted by learned counsel for the informant has vehemently opposed the prayer. It is submitted that the Dipti Mukherjee had no power to execute power of attorney in favour of petitioner no.1 on 10.08.2001. It is further submitted that during enquiry, a prima facie case has been found of forgery by the learned court. Janab Salim Saheb from whom the complainant claims to have derived power of attorney had not lost the said Civil Suit in Title Appeal No.112 of 2008, but it was allowed. It is further submitted that the contention made that Ranu Priti Mukherjee had life interest or not is subjudice in another suit. It is further submitted that the earlier criminal cases filed by Janab Salim Saheb has already been quashed by the Co-ordinate Bench of this Court. The matter by and large appears to be civil in nature.

Considering the rival submissions and the fact as discussed above, the anticipatory bail application is allowed. Hence, in the event of their arrest or surrender within a period of two weeks from the date of this order, the petitioners named above shall be released on bail on furnishing bail bond of Rs.25,000/- (Rupees Twenty Five Thousand) each with two sureties of the like amount each to the satisfaction of learned Court below, subject to the conditions laid down under Section 438(2) Cr. P.C.

One disconcerting feature of the present case is that petitioner has not only made a false statement in the complaint petition supported by an affidavit but also such a statement has been made before this Court in the counter affidavit dated 8.8.2022. At page 4 of the counter affidavit a specific statement has been made that T.A. No.112/2008 was allowed, which appears to false in view of the copy of the Judgment annexed with the complaint petition.

In view of the false and misleading affidavit, let a show cause be served on the deponent Ramesh Oraon as to why not a criminal prosecution be initiated against him for swearing false affidavit before this Court.

The reply to the show cause be given within two weeks from the date of service of notice.

Let the case be listed on 15th September, 2022.

Sandeep/                                            (Gautam Kumar Choudhary, J.)
 

 
Download the LatestLaws.com Mobile App
 
 
Latestlaws Newsletter
 

Publish Your Article

 

Campus Ambassador

 

Media Partner

 

Campus Buzz

 

LatestLaws Guest Court Correspondent

LatestLaws Guest Court Correspondent Apply Now!
 

LatestLaws.com presents: Lexidem Offline Internship Program, 2026

 

LatestLaws.com presents 'Lexidem Online Internship, 2026', Apply Now!

 
 

LatestLaws Partner Event : Smt. Nirmala Devi Bam Memorial International Moot Court Competition

 

LatestLaws Partner Event : IJJ

 
 
Latestlaws Newsletter