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

Anant Murari Singh vs The Union Of India Through Cbi
2023 Latest Caselaw 3649 Jhar

Citation : 2023 Latest Caselaw 3649 Jhar
Judgement Date : 29 September, 2023

Jharkhand High Court
Anant Murari Singh vs The Union Of India Through Cbi on 29 September, 2023
        IN        THE HIGH COURT OF JHARKHAND AT RANCHI
                          Cr. Appeal (SJ) No. 638 of 2023
        Anant Murari Singh                           .....   ...    Appellant
                                   Versus
       The Union of India through CBI                 ..... ...     Respondent
                                --------

CORAM : HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

------

For the Petitioner : Mr. Shekhar Sinha, Advocate.

                                :        Ms Moushmi Chatterjee, Advocate.
       For the CBI              :        Mr. Anil Kumar,A.S.G.I.
                                :        Ms Chandana Kumari, A.C. to A.S.G.I.
                                ------
02/ 29.09.2023 Admit.
       2.           Issue Notice.
       3.           Call for the Lower Court Records.

4. Mr. Anil Kumar, learned A.S.G.I. appearing for the CBI waives notice on behalf of the CBI.

I.A. No. 8544 of 2023.

5. The sole appellant Anant Murari Singh [A-106], by way of the aforesaid I.A., prays for confirmation of provisional bail granted to him for 60 days by order dated 28.08.2023, passed in R.C. Case No. 48(A)/1996 by the learned Additional Judicial Commissioner-VII-cum- Special Judge, CBI-II (AHD), Ranchi.

6. Learned counsel appearing for the appellant submits that the appellant is convicted along with others in connection with R.C. Case No. 48(A)/1996 for the offences under Section 120-B read with Sections 409, 420, 467, 468, 471, 477-A of the Indian Penal Code with R.I. for two years and fine of Rs. 500/- and under Sections 420, 467, 468, 471 of the Indian Penal Code a common sentence for all IPC Sections R.I. for two years and fine of Rs. 800/- and in default of payment of fine, further SI for six months in each Section. All these sentences were directed to run concurrently and the period undergone shall be set off has been ordered.

7. Learned counsel appearing for the appellant submits that the appellant Anant Murari Singh [A-106] was an approved supplier with AHD, Bihar. He submits that he had no role in preparing supply orders and stated that out of the said bill of Rs. 7500/- total supply has been duly made and thereafter the bills were endorsed. He further submits that there was no evidence on record to prove that the appellant had obtained

any undue pecuniary benefit or has forged any document or used any document which was forged as genuine, falsifying the charges under Sections 468 and 471 of the IPC. He further submits that there was no evidence on record to prove that the appellant has ever induced any person or official of AHD to deliver any supply order or any payment thereof to the appellant, and as such, falsifying the charge under section 420 of the IPC.

8. Mr. Anil Kumar, learned A.S.G.I. appearing for the CBI submits that the case of the appellant has been discussed in para-62 [page Nos. 346 to 347] of the judgment. He submits that the learned trial court has passed the said judgment after looking into the evidence available on record and in such type of cases, leniency is not required. However, he does not dispute that the appellant has been imposed the maximum sentence of two years and has been granted provisional bail.

9. In view of the above submissions of learned counsel for the appellant, learned counsel for the CBI as well as further considering the facts and circumstances discussed hereinabove, the provisional bail granted to the appellant vide order dated 28.08.2023 passed by Additional Judicial Commissioner-VII-cum-Special Judge, CBI-II (AHD), Ranchi, in R.C Case No. 48(A)/1996, is confirmed, subject to deposit of the total awarded fine amount of Rs. 1300/- before the learned court and if not wanted in connection with any other case. The appellant would not leave the country without permission of the learned trial court. He would also submit his passport, if any, before the learned trial court and the appellant and his bailors shall not change their addresses or mobile numbers without permission of the learned Trial Court.

10. The aforesaid I.A. stands disposed of.

(Sanjay Kumar Dwivedi, J.) Amitesh/-

 
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