Wednesday, 13, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Shailesh Kumar Singh vs The State Of Jharkhand Through Cid ... ...
2026 Latest Caselaw 1186 Jhar

Citation : 2026 Latest Caselaw 1186 Jhar
Judgement Date : 16 February, 2026

[Cites 9, Cited by 0]

Jharkhand High Court

Shailesh Kumar Singh vs The State Of Jharkhand Through Cid ... ... on 16 February, 2026

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                                         2026:JHHC:4269




             IN THE HIGH COURT OF JHARKHAND AT RANCHI
                           ABA No.5132 of 2025

             Shailesh Kumar Singh, aged about 58 years, Son of Late Vikramaditya
             Singh, resident of House No.-314/3, Indrapuri, Road No.1, Ashiana
             Nagar, P.O- Bihar Veterinary College & P.S-Sastri Nagar, District-Patna,
             State-Bihar, 800023.                     .... Petitioner
                                       Versus
             The State of Jharkhand through CID       ...     Opp. Party
                                          With
                               ABA No.5698 of 2025

             Bimal Kumar Agarwal, aged about 53 years, son of Shri Bir Kumar
             Agarwal, resident of South City Residents, Tower-I, 6J, 375, Prince
             Anwar Shah Road, Near South City Mall, Jodhpur Park, PO Jodhpur
             Park, PS Jadavpur, District Kolkata- 700068, (West Bengal).
                                                          .... Petitioner
                                        Versus
             The State of Jharkhand through CID           ...      Opp. Party
                                     --------

CORAM: HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

------

             For the Petitioner      :       Mr. Indrajit Sinha, Advocate
                                             Mr. Raja Ravi Shekhar Singh, Advocate
                                             Mrs. Sneh Singh, Advocate
             For the State           :       Mr. Mirnal Kanti Roy, APP
                                     ------
2/16.02.2026      Heard learned counsel appearing on behalf of Petitioners and

learned counsel appearing on behalf of the State.

2. These petitions are arising out of the same FIR, in view of that,

these petitions are heard together with the consent of the parties.

3. The petitioners are having the apprehension of being arrested in

CID P.S. Case No.04/2025 dated 09.01.2025, registered under

Sections 406, 420, 467, 468, 471, 120B, 34 of the Indian Penal Code

and Sections 30 and 63 of the Indian Forest Act, 1927, pending in the

Court of learned Additional Judicial Commissioner, XVIII cum

Special Judge, CID, Ranchi.

4. The FIR has been registered alleging therein that as per the

prosecution case, CID P.S. Case No. 04/2025 dated 09.01.2025 was

2026:JHHC:4269

registered pursuant to a detailed complaint lodged by the Forest

Divisional Officer, Bokaro Forest Division, Bokaro alleging a land

fraud concerning approximately 95.65 acres of forest land located in

Mouza Tetulia, P.S. Chas, District Bokaro. It is alleged that accused

persons namely Izhar Hussain, Akhtar Hussain, and their associates,

in conspiracy with public servants, illegally claimed ownership over

protected forest land by fabricating and using forged documents

particularly a sale certificate purportedly issued in 1933 which was

never found in official records. These forged documents were

allegedly used to mutate the land and sell it to various parties,

including M/s Umaayush Multicom Pvt. Ltd.

(i) The prosecution case arises out of a large-scale land scam

involving approximately 95.65 acres of forest land located in Mouza

Tetulia, P.S. Chas, District Bokaro, which includes Plot Nos. 426 and

450. The said land was originally declared a private protected forest

in 1947, and subsequently notified as protected forest land by the

Bihar Government vide notification dated 24.05.1958. In 1962, the

land was transferred for use to the Hindustan Steel Limited (now

Bokaro Steel Plant, BSL) but was never formally returned to the

Forest Department.

(ii) In or around 2012, accused persons Izhar Hussain and Akhtar

Hussain, under an alleged criminal conspiracy, fabricated documents

claiming to be descendants of one Sameer Mahat @ Sameer Mahato

@ Sameeruddin Ansari, who they falsely claimed had acquired the

land through auction in 1933. These documents included a dubious

2026:JHHC:4269

auction sale certificate and a hibbanama (gift deed) allegedly

executed by their grandfather. On the basis of these documents, they

fraudulently secured mutation orders and correction letters, despite

the fact that at the time of the alleged auction, the purported

purchaser was only 9 years old.

(iii) The fraud was facilitated by the Anchal Adhikari of Chas, who

issued mutation orders without lawful authority. The matter was

flagged by the Divisional Forest Officer and investigated by a three-

member government committee, which confirmed the forged nature

of documents, the non-cultivated status of the land, and no

possession by the accused.

(iv) Despite this, the forged title was used by Izhar and Akhtar

Hussain to execute a registered sale deed dated 10.02.2021 in favour

of Umaayush Multicom Pvt. Ltd., a company formed just 20 days

prior with a market capital of Rs. 15 lakhs. The said company

allegedly paid ₹10.3 crores by cheque, but the genuineness of these

payments is also under suspicion.

(v) Manipulation was uncovered in proceedings before the

Settlement Officer, Dhanbad, where an earlier dismissed case was

illegally revived, signatures of original plaintiffs were forged, and the

land extent was inflated from 10 decimals to 74.38 acres.

(vi) The fraud came to light after the Forest Department initiated

correspondence with the District Registrar, Purulia, who confirmed

that the original sale certificate from 1933 does not exist in official

records. Based on these findings, FIR No. 32/2024 was registered at

2026:JHHC:4269

P.S. Sector XII, Bokaro, and subsequently, CID P.S. Case No.

04/2025 was registered under Sections 406, 420, 467, 468, 471,

120B, 34 IPC and Sections 30 and 63 of the Indian Forest Act.

5. Mr. Indrajit Sinha, learned counsel appearing for the petitioners

in both the cases submits that the case has been registered against the

petitioners alleging that the subject land is jangal-jhari and protected

forest land, that was the subject matter before this Court in writ

petition being WP(C) No.593 of 2017 and by the order dated

14.06.2018, after considering the provisions of Indian Forest Act and

Bihar Land Reforms Act, the Court has been pleased to reject the

State Government' contention that the said land was forest land and

also upheld the jamabandi of the writ petitioner holding it to be

rayati land. He next submits that the said order of single judge was

challenged in LPA No.786 of 2018 and on 05.11.2020, which was

dismissed and that order of Division Bench was taken before

Hon'ble Supreme Court in SLP(C) No.8108 of 2021, however, the

Hon'ble Supreme Court has been pleased to dismiss the SLP on

06.07.2021. He next submits that the false criminal case has been

lodged against the petitioners. He also submits that so far as Shailesh

Kumar Singh is concerned, he was the power attorney holder of Izhar

Hussain, who happened to be the land owner, for which the case has

been lodged. He next submits that so far Bimal Kumar Agarwal is

concerned, he is the director of the Company, which was intend to

invest on the said land and there is certain agreement between

Shailesh Kumar Singh and the Company namely Rajbir Construction

2026:JHHC:4269

and Bimal Kumar Agarwal is the director of the Rajbir Construction.

He next submits that Rs.03 crore has been transferred by Bimal

Kumar Agarwal in another company' account namely M/s Umaayush

Construction, which was being operated by the son of Shailesh

Kumar Singh. He next submits that one CP Case No.558 of 2018 was

also lodged against the petitioners, which on contest was dismissed

on 08.06.2023 and the petitioner Shailesh Kumar Singh was

acquitted. He also submits that another complaint case was filed

being Complaint Case No.373 of 2023, which was withdrawn by

order dated 22.09.2021 and CP Case No.1031 of 2018 was dismissed

on 31.01.2025. He further submits that another case being Sector-12

P.S. Case No.50 of 2016 was also lodged against the petitioners,

which was challenged before this Court and this Court has been

pleased to quash the said proceeding by the order dated 24.06.2024

in Cr.M.P. No.444 of 2017. He next submits that the Izhar Hussain is

the land owner and he has executed the Power of Attorney to

Shailesh Kumar Singh and Izhar Hussain has been arrested by CID

and Izhar Hussain and Akhtar Hussain, two of the accused persons

have been granted regular bail. He submits that Punit Kumar

Agarwal, who is another director of Rajbir Construction Pvt. Ltd.

was arrested and he has also been granted regular bail in BA

No.7659 of 2025 by the order dated 22.08.2025. He then submits that

if there is any dispute, that is civil in nature and for that the Forest

Department is required to move before the competent Court of civil

jurisdiction. On instruction, he further submits that now it has been

2026:JHHC:4269

revealed that the Forest Department has filed Civil Suit, which is

pending. On these grounds, he submits that the Petitioners may

kindly be granted anticipatory bail.

6. Mr. Mrinal Kanti Roy, appearing along with Mr. Deepankar,

opposed the prayer of anticipatory bail and submits that the

connivance of the certain government officials have also been found

in the investigation and pursuant to that Circle Officer of Chas has

already been dismissed from service, as the land in question is

belonging on the said irregularities done in connivance with the

petitioners. He also submits that certain facts were concealed by the

government officials and in view of that in the present FIR, the

government officials are also made accused. He further submits that

it has been revealed in the investigation that mutation case No. 1317

volume 7 / 2012-13, was in the name of Smt. Dimpal Devi, wherein

it has been claimed through this jamabandi, the said jamabandi was

opened in the name of Izhar Hussain, who is said to be the alleged

land owner and that has come in Para 193 of the case diary.

7. He next submits that one Title Suit No. 03 of 1987 was

instituted by one Tikait Rameshwar Narayan Singh and the said title

suit was dismissed on 29/6/2012 and it was decided in favor of the

State. He next submits that due to connivance of the government

officials, a joint inquiry committee report dated 9/6/2016 was not

submitted before the government as well as before the High Court

and in LPA Court. He next submits that the jamabandi No. 1665 was

created only in the year 2012 and that was obtained by a forged rent

2026:JHHC:4269

receipt of the year 1966. He next submits that while earlier

proceedings were going on, the First Appeal No.64 of 2020, was

pending arising out of Title Suit No.03 of 1987, was not brought to

the knowledge of the High Court. He next submits that the sale deed

of the year 1993 being sale deed No. 191 of 1993, which was

registered in the district of Purulia and on correspondence made by

the State, the district registrar of Purulia, it has been informed that

those documents are not available and that has been brought in the

counter affidavit filed by the Forest Department, at page No.241. He

next submits that 103 acres of land was transferred in favor of

Bokaro Steel Limited by the Forest Department on 24/5/1962. By

way of referring Para 153 of case diary, he submits that it has come

that the letter No. 1642 dated 9/6/2010 was furnished to letter No.

4581 dated 21/4/2025, wherein the plot No.426 and 450 measuring

30.35 acres and 55.40 acres situated at mauza Titulia, Thana No. 38

were transferred to the Bokaro Steel Limited. In the investigation, it

has further revealed that co-accused Izhar Hussain's grand-father

Samruddin Ansari had four sons namely Badababu Ansari, Sahid

Ansari, Sardar Ansari and Gafoor Ansari, all of whom were

employees of Bokaro Steel Limited. He also submits that from the

examination of service record of those persons, it has been revealed

that the date of the birth of their father Samruddin Ansari was

recorded as 26/3/1924. As such, on the date of the purported auction

sale deed dated 20/9/1933, Samruddin Ansari, who is the father of

Izhar Hussain was only about 9 years and 5 months old and that has

2026:JHHC:4269

come in Para No.148 of the case diary. He also submits that when he

was 9 years and 5 months old, the background has been made that on

the obtaining of the said land on the auction sale of the year 1933. He

submits that when the father was in such a tender age, it was

impossible that he would have been purchased the said land on the

auction sale. He also submits that in the enquiry, it has been revealed

that Samruddin Ansari @ Sameer Mahato are the one person and he

is said to be the grandfather. By way of referring Para 243 of the case

diary, he submits that it has been recorded therein that Samruddin

Ansari used to make signature and he is not known by other name. In

this background, he further submits that Hibbanama, purportedly

executed by Samruddin Ansari with the co-accused of Izhar Hussain,

grandfather making a thumb impression is appears to be false and

fabricated.

8. He further submits that a three-member committee was

constituted to enquire into the matter and upon submission report, it

was revealed that the land in question situated at mauza Tetulia

Thana No.38, Khata No.59 and Plot No. 426 of 450 was recorded as

protected forest in the Bihar Gazette dated 9.7.1958.

9. He also submits that the Jamabandi No. 70 which was

purportedly opened bears no signature of any competent authority

and contains only endorsement that Jambandi is registered as per the

order of the Circle Officer. He also submits that even the case

number is not disclosed therein. He also refers to Para 451 of the

case diary and submits that by the letter dated 7/8/2025, Head of the

2026:JHHC:4269

Department, Bengali language was requested to translate Bengali

Deed No.311 of 1893 and Deed No.5018 of 1993. Upon translation

and examination, it was emerged that the land purchased by the co-

accused Izhar Hussain through auction sell held on 20/9/1933. It is

revealed that the land was surrendered on 25/11/1933 indicating that

it was not validly auctioned. He also submits that in view of that it is

clear that the auction sale in favor of Izhar Hussain's grandfather was

forged and fabricated and the petitioners along with other co-accused

persons have committed fraud with the intention of unlawful

misappropriating of forest land.

10. He also invites the attention of the Court at Para 340 of the case

diary and submits that the petitioner has filed an NOC issued by the

forest department and that was found to be forged and that has come

in Para 420, 379 & 340 of the case diary. Para 337 of the case diary,

Akhtar Hussain, who is another accused has confessed that steps on

behalf of Izhar Hussain and Akhtar Hussain on mutation in Register-

II was taken by the petitioner Shailesh Kumar Singh. On these

grounds, he submits that anticipatory bail may not be granted to these

petitioners, as there is serious allegation of taking away the forest

land of 103 acres.

11. In view of the above submissions of the learned counsel

appearing for the parties, the court has gone through the material

available on record including the contents of Annexures as well as

the case diary and the counter affidavit filed by the State of

Jharkhand as well as the Forest Department and during the course of

2026:JHHC:4269

Court's proceeding, the case diary was handed over to the Court.

12. There is no doubt that there are certain cases, which have been

lodged against the petitioners as has been noted in the submission of

the learned counsel appearing for the petitioners have been quashed

or withdrawn or the petitioners have been acquitted. However, it has

to be taken into note that facts as has been disclosed in the counter

affidavit as well as one Title Suit No. 03 of 1987 and of the First

Appeal No. 64 of 2015 have not been brought to the knowledge of

the court in the earlier proceedings. It has been pointed out by the

learned counsel appearing for the State that government officials are

also accused in the present case and one of the circle officer, who is

heading at that time as the circle officer of Chas has already been

dismissed from the service for the said connivance along with the

petitioners. In Paragraph No.153 of the case diary, it has revealed

that on the basis of the letter No. 1642, the plot No. 426 & 450

measuring 30.5 acres and 45.50 acres situated at Mauza Tetulia,

Thana No.38, Bokaro were transferred to the Bokaro Steel Limited

by the forest department on 24/5/1962. The grandfather of the co-

accused Izhar Hussain had four sons: Badababu Ansari, Sahid

Ansari, Sardar Ansari and Ghafoor Ansari, and all were the

employees of the Bokaro Steel Limited. Their service records have

been examined and the date of birth of Samruddin Ansari has been

recorded as 26/3/1924 and the auction sale was taken place on 28 th

September 1933, all these have been revealed in Para 140 of the case

diary, that the father of Samruddin Ansari is only nine years and five

2026:JHHC:4269

months old. The questions mark is there, how a tender aged boy had

purchased the said huge land on the basis of auction sale. In Para 243

of the case diary, the Samruddin Ansari is said to be also Sameer

Mahato and it has been revealed that the Samruddin Ansari and

Sameer Mahato are the same person, wherein it has been argued that

Samruddin Mahato was the grandfather of Izhar Hussain. Prima

facie, it clearly suggests that mischiefs have been done. Plea has

been taken of Mutation Case No. 1317 of 12-13, by which the name

of Izhar Hussain has been said to be mutated, however, in Para 193

of the case diary, it has been revealed that the said case was instituted

by Smt. Dimple Devi and not by the Izhar Hussain and said Dimple

Devi is the wife of Santosh Kumar Singh. Samruddin Ansari and

Sameer Mahato were similar person he was signing the document in

the name of Sameer Mahato as it has come in Para 243 of the case

diary pointed by the Land Acquisition Officer, Bokaro, wherein the

said auction sale is said to be purchased on the basis of thumb

impression, which further suggests that in creating the auction sale

deed, mischiefs have been done.

13. A three-member committee has reported as a stated in Para 19

of the counter affidavit filed by the State that Jamabandi No.70,

which was purported to be opened in favor of Izhar Hussain was

having no signature of any competent authority and that contains

only an endorsement stating Jamabandi register as was the order of

the Circle Officer. In the said order, it is not mentioned either the

case number or the purported date of order authorizing the opening

2026:JHHC:4269

of Jamabandi. In the counter affidavit of the Forest Department, the

office of the District Registrar, Purulia has replied to the Divisional

Forest Officer, Bokaro, wherein it has been disclosed that with regard

to the sale certificate of 191 of 1933 and in reply to the DFO,

Bokaro, the inquiry committee was formed on 10/5/2023 under the

chairmanship of the District Registrar, Purulia and the inquiry

committee submitted report on 21/5/2023 directing the record keeper

of the district record room to search out of everything related to sale

certificate 191 of 1993 and it has been further pointed out that every

relevant document related to searching and copying of the said

period including 25/04/2015 like the concerned page (24-30) of the

respective search register, related receipt books (1556 and 1557) and

the volume No.58 for 1933, purported to contain the true copy of

191/1933 are not existent and it is not possible to ascertain whether

the certified copy of 191/1933 had actually been supplied from the

district record room. That is the report of the District Registrar,

Purulia contained in the counter affidavit filed by the Forest

Department further strengthen the case of the state.

14. The Parameters of anticipatory bail applications and regular bail

applications are different. The other co-accused persons have been

granted regular bail by this Court and they have not been provided

the privilege of anticipatory bail. There are allegations against these

petitioners of manipulating the documents of the government forest

land and for that one of the circle officer of Chas has lost his job, as

it has been pointed out that he has connived with the petitioners. The

2026:JHHC:4269

other government officials are also facing the prosecution arising out

of the same FIR. The company of Bimal Kumar Agarwal being

Rajbir construction has transferred of Rs. 3.4 crore in the company

namely Umaayush Construction, which is being of operated by the

son of Shailesh Kumar Singh. As such, the connivance of Bimal

Kumar Agarwal cannot be ruled out. In the attending facts and

circumstances of this case, I am not inclined to grant anticipatory bail

to these petitioners.

15. Accordingly, prayer for anticipatory bail is hereby rejected and

these petitions are disposed of rejecting the prayer.

(Sanjay Kumar Dwivedi, J.)

16.02.2026 R.Kumar

 
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 : IJJ

 

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

 
 
Latestlaws Newsletter