Tuesday, 12, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Satish Kumar vs The State Of Jharkhand ... ... Opposite ...
2026 Latest Caselaw 1357 Jhar

Citation : 2026 Latest Caselaw 1357 Jhar
Judgement Date : 19 February, 2026

[Cites 3, Cited by 0]

Jharkhand High Court

Satish Kumar vs The State Of Jharkhand ... ... Opposite ... on 19 February, 2026

Author: Anubha Rawat Choudhary
Bench: Anubha Rawat Choudhary
                                                                           2026:JHHC:4903




                IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                 B.A. No. 11515 of 2025

            Satish Kumar, aged about 27 years, S/o-Umesh Prasad Barnawal,
            resident of Giridih, P.O.- Isri Bazar, P.S.- Nimiaghat, Dumri, District-
            Giridih, Jharkhand.                            ...    ...     Petitioner
                                       Versus
            The State of Jharkhand            ...        ...      Opposite Party
                                       ---

CORAM :HON'BLE MRS. JUSTICE ANUBHA RAWAT CHOUDHARY

---

            For the Petitioner         : Mr. Shashank Saurav, Advocate
            For the Opp. Party         : Mrs. Mohua Palit, APP
                                       ---

06/19.02.2026         Heard the learned counsel for the parties.

2. Learned counsel for the petitioner submits that the petitioner is in custody since 24.07.2025 in connection with Nimiaghat P.S. Case No.52 of 2020, registered under Sections 406, 420/34 of IPC, now pending in the court of learned J.M. 1st Class, Giridih.

3. The learned counsel for the petitioner submits that there is a delay of filing F.I.R. by six months and the entire family of the petitioner has been made accused on the allegation that the petitioner and his family members had assured that the money deposited by various persons would get doubled in 20 months and upon completion of period of 20 months, the amount was not given to them.

4. The learned counsel further submits that the petitioner is in custody since 24.07.2025 and charge sheet against him has been submitted in the month of November 2025 and the trial has not yet commenced. He has further submitted that no document has been seized to link the petitioner with the offence and one of the co-accused has been granted anticipatory bail, who is a lady. He has submitted that the petitioner has no criminal antecedent.

5. The learned counsel for the State has opposed the prayer and upon a query of this Court the learned counsel has submitted that no document as such has been recovered to support the case.

6. After hearing the learned counsel for the parties, and considering the nature of the offence, as well as the fact that no

2026:JHHC:4903

documentary evidence has been collected to link the petitioner with the alleged offence and has been in custody since 24.07.2025 and charge sheet has already been submitted , the petitioner is directed to 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 the J.M. 1st Class, Giridih in connection with Nimiaghat P.S. Case No.52 of 2020, on the following conditions:

(i) One of the bailors would be the present pairvikar of the petitioner.

(ii) The other bailor should be his close relative.

(iii) The petitioner will attend the court on each and every date and on account of even single default, the learned court shall cancel the bail bond furnished by the petitioner.

(iv) The petitioner will deposit a self-attested copy of his Aadhar Card along with his mobile number before the learned court which he will not change during the pendency of the case without prior permission of the court.

(v) The petitioner shall fully co-operate with the proceedings before the learned trial court.

7. The instant application is allowed with the aforesaid conditions.

8. Let a copy of this order be communicated to the learned court concerned through "FAX/email".

(Anubha Rawat Choudhary, J.) Date of Order:19.02.2026 Saurav Date of Uploading:19.02.2026

 
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