Friday, 15, May, 2026
 
 
 
Expand O P Jindal Global University
 
  
  
 
 
 

Surendra Kumar vs The State Of Jharkhand
2026 Latest Caselaw 580 Jhar

Citation : 2026 Latest Caselaw 580 Jhar
Judgement Date : 2 February, 2026

[Cites 10, Cited by 0]

Jharkhand High Court

Surendra Kumar vs The State Of Jharkhand on 2 February, 2026

Author: Sanjay Kumar Dwivedi
Bench: Sanjay Kumar Dwivedi
                                                   [2026:JHHC:2609]


       IN     THE HIGH COURT OF JHARKHAND AT RANCHI
                        A.B.A. No. 6034 of 2025
       Surendra Kumar, aged about 33 years, S/o Shankar
       Saw, R/o Krishnanagar, P.O., P.S. Masratu and
       District Hazaribagh.
                                                   .....   ...    Petitioner
                                  Versus
       1. The State of Jharkhand.
       2. Rajendra Keshari, aged about 46 years, S/o Late
       Harihar Saw, R/o Village Amber Khoiya, P.O., P.S.-
       Dhurki, District-Garhwa.
                                                   .....   ...    Opposite Parties
                                         with
                      A.B.A. No. 6035 of 2025
       Vikash Kumar, aged about 36 years, S/o Surendra
       Prasad Singh, R/o Itki Road, ITI Bus Stand, P.O., P.S.
       Hehal and District-Ranchi.
                                                   .....   ...    Petitioner
                                    Versus
       1. The State of Jharkhand.
       2. Rajendra Keshari, aged about 46 years, S/o Late
       Harihar Saw, R/o Village Amber Khoiya, P.O., P.S.-
       Dhurki, District-Garhwa.
                                                   .....   ...    Opposite Parties
                               --------

CORAM : HON'BLE MR. JUSTICE SANJAY KUMAR DWIVEDI

------

For the Petitioners : Mr. Ajit Kumar, Sr. Advocate.

                               :        Mrs. Akriti Shree, Advocate.
      For the State            :        Mr. Vineet Kumar Vashishtha, Spl.P.P.
      For the Informant        :        Mr. Sanjay Kumar Pandey, Advocate.
                               ------
03/ 02.02.2026     Both these applications arise out of the same FIR, as such,

both these applications are being heard together and disposed of with

this common order.

2. Heard learned senior counsel appearing for the petitioners,

learned Spl.P.P. for the State and learned counsel appearing for the

informant in respective cases.

3. The petitioners are apprehending their arrest in connection

with Dhurki P.S. Case No. 104 of 2023, registered for the offence under

[2026:JHHC:2609]

Sections 102-B, 467, 468, 471, 472, 473, 474 and 420 of the Indian

Penal Code, pending in the court of learned Judicial Magistrate, 1st

Class, Nagar Untari, Garhwa.

3. Learned senior counsel appearing for the petitioners

submits that the petitioner in A.B.A. No. 6034 of 2025 was posted as

Revenue Sub-Inspector, Dhurki, Garhwa from 20.08.2018 and now he

has been transferred to Hazaribagh. He next submits that the petitioner

in A.B.A. No. 6035 of 2025, is working on the post of Circle Inspector,

Dhurki, Garhwa. He then submits that the petitioners are not involved

in the mutation of the land in question in favour of Surendra Prajapati,

Manju Devi and Manmati Devi resepctively. He further submits that

the mutation has been done in favour of three persons under the Bihar

Tenant's Holding (Maintenance of Records) Act, 1973 and particularly

he refers to Sections 12 and 13 of the said Act. He also submits that

three accused persons have moved before the DCLR in Transfer

Appeal Case No. 52 of 2023, which was allowed by the order dated

02.01.2024, wherein the order passed by the Circle Officer has been set

aside. He further submits that in view of setting aside of the said order,

the land in question has already been restored in favour of the

informant. He also submits that the Circle Officer has passed the order

of mutation on 17.06.2023 and the appeal was preferred before the

LRDC only after three days. He submits that it is well settled that only

by way of mutation, the right, title and interest over the property will

not be decided. On these grounds, he submits the anticipatory bail may

kindly be provided to the petitioners.

4. Learned Spl.P.P. appearing for the State and learned

counsel appearing for the informant jointly opposed the prayer and

submit that in absence of any valid registered document, the mutation

has been done in favour of three persons, only on the basis of reports of

[2026:JHHC:2609]

these two petitioners. Learned counsel appearing for the State further

submits that it has come in the case diary that in connivance of

Registry office and staffs and by using the official stamp, prepared four

forged registered documents after obtaining the signature of Registrar

and opened the online jamabandi, whereas all the forged documents are

in the name of four others. On these grounds, they jointly submit that

anticipatory bail may kindly be rejected.

5. Admittedly, the petitioner in A.B.A. No. 6034 of 2025 was

posted as Revenue Sub-Inspector, Dhurki, Garhwa from 20.08.2018

and now he has been transferred to Hazaribagh and further the

petitioner in A.B.A. No. 6035 of 2025, is working on the post of Circle

Inspector, Dhurki, Garhwa and it has come in paras-94 and 95 of the

case diary that in absence of any registered document, the mutation

was done by the Circle Officer. It is also an admitted fact that the

reports have been submitted by these two petitioners, on the basis of

which, the mutation was done. Further it is very strange how three of

the accused persons, in whose favour, the mutation was done, they

have moved before the appellate authority for cancellation of the

jamabandi, prima facie it suggests that these petitioners have instigated

those persons to file appeal to save their skin. Further this practice is

very rampant in the State of Jharkhand.

6. In the attending facts and circumstances of the case, I am

not inclined to grant anticipatory bail to the petitioners, named above.

As such, their prayer for anticipatory bail is rejected.

7. Interim orders, granted earlier, in respective cases stand

vacated.

(Sanjay Kumar Dwivedi, J.) Dated:-02.02.2026 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 : IJJ

 

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

 
 
Latestlaws Newsletter