Saturday, 16, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Md. Shamim vs The State Of Jharkhand .... Opposite ...
2025 Latest Caselaw 4410 Jhar

Citation : 2025 Latest Caselaw 4410 Jhar
Judgement Date : 25 August, 2025

Jharkhand High Court

Md. Shamim vs The State Of Jharkhand .... Opposite ... on 25 August, 2025

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                                          2025:JHHC:25202




                  IN THE HIGH COURT OF JHARKHAND, RANCHI
                           A.B.A. No. 4707 of 2025
                                      ----

Md. Shamim, aged about 44 years, S/o Abdul Rajjak, Village - Balumath, PO and PS - Balumath, Laterhar, Jharkhand .... Petitioner

-- Versus --

             The State of Jharkhand                 .... Opposite Party
                                  ----

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

---

For the Petitioner :- Mr. Shadab Eqbal, Advocate For the State :- Mr. Prabir Kr. Chatterjee, Advocate

----

04/25.08.2025 Heard learned counsel appearing for the petitioner as well as the

learned counsel appearing for the State.

2. The petitioner is apprehending his arrest in connection with

Balumath P.S. Case No.23 of 2020, for the alleged offences registered

under Sections 379, 406, 420, 467, 468, 471 and 120B of Indian Penal

Code pending in the Court of learned CJM, Latehar.

3. Learned counsel appearing for the petitioner submits that there

are 50 accused persons in the FIR and the petitioner is the owner of the

truck and it is alleged that Ashok Yadav in conspiracy with his brother

Mukesh Kumar Yadav and others fraudulently diverted 40 trucks of coal

between 28.11.2019 and 04.01.2020. He further submits that in identical

situation Ashok Kumar @ Ashok Kumar Yadav and Mukesh Kumar Yadav

@ Mukesh Kumar have already been granted anticipatory bail in A.B.A.

No.739 of 2021 and 666 of 2021 respectively.

4. Learned counsel appearing for the State opposes the prayer and

submits that the allegations are there of not reaching the truck to the

2025:JHHC:25202

destination. He submits that even the apprehension is not there and in

view of that the anticipatory bail of the petitioner may kindly be rejected.

5. In reply, learned counsel appearing for the petitioner submits

that now Section 41A of Cr.P.C. notice has been issued to the petitioner

and the case of the petitioner is not coming within Category A of

judgment of Hon'ble Supreme Court in the case of Satender Kumar

Antil Versus Central Bureau of Investigation & Anr., reported in

(2022) 10 SCC 51.

6. Looking into the contents of the FIR it transpires that the

allegations are there upon one Ashok Yadav and his brother Mukesh

Yadav and they have been granted anticipatory bail by co-ordinate Bench

of this Court and the petitioner is said to be the owner of truck. In the

attending facts and circumstances of this case, I am inclined to provide

anticipatory bail to the petitioner.

7. Accordingly, the petitioner, above named, is hereby directed to

surrender before the learned Court within three weeks from today, and in

the event of his surrender/arrest, the petitioner, above named, shall be

released on bail, on furnishing bail bond of Rs.25,000/- (Rupees Twenty

Five Thousand), with two sureties of the like amount each, to the

satisfaction of learned CJM, Latehar in connection with Balumath P.S.

Case No.23 of 2020, subject to the conditions as laid down under Section

482(2) of Bharatiya Nagarik Suraksha Sanhita, 2023.

(Sanjay Kumar Dwivedi, J.) Sangam/

 
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