High Court Patna High Court - Orders

Md. Naushad Ahmad @ Naushad Ahmad vs The State Of Bihar on 4 November, 2011

Patna High Court – Orders
Md. Naushad Ahmad @ Naushad Ahmad vs The State Of Bihar on 4 November, 2011
                      IN THE HIGH COURT OF JUDICATURE AT PATNA
                                   Criminal Miscellaneous No.36593 of 2011
                   ======================================================

Md. Naushad Ahmad @ Naushad Ahmad S/O Late Fahimuddin R/O
Village – Kohra, P.S. Makhdumpur, Distt. – Jehanabad

…. …. Petitioner
Versus
The State of Bihar

…. …. Opposite Party
======================================================

2 04-11-2011 In view of the facts stated in the prosecution report

relating to offence under Sections 33(b), 41 and 42 of the Indian

Forest Act in connection with Jehanabad Forest Case No. 05 of

2008 and statement made in the affidavit in support of bail

application, in my opinion, it is a fit case in which applicant should

be released on bail.

Accordingly, the applicant shall be released on bail on

furnishing sureties to the satisfaction of C.J.M. concerned.

(Prakash Chandra Verma, J)

Bhardwaj/-