High Court Patna High Court - Orders

Chandeshwar Paswan And Anr. vs The State Of Bihar on 9 February, 2011

Patna High Court – Orders
Chandeshwar Paswan And Anr. vs The State Of Bihar on 9 February, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                             Cr.Misc. No.432 of 2011
                 BIGAN SAHANI, SON OF SRI RAJENDRA SAHANI
                                      Versus
                             THE STATE OF BIHAR
                                       with
                            Cr.Misc. No.3670 of 2011
                        1.   CHANDESHWAR PASWAN,SON OF SUKHA PASWAN
                       2.   JOGJEET DAS @ JAGJEET DAS, SON OF RAM LAKHAN
                                          DAS                   Versus
                             THE STATE OF BIHAR
                                    -----------

02 09.02.2011 Both the above stated petitions arise out of

Pakari Dayal O.C. P.S. Case No. 18 of 2010 registered under

Sections 41, 42, 52 of the Indian Forest Act and accordingly,

both the above stated petitions are being disposed of by this

common order.

Petitioners were caught red handed by the Forest

Official while wood logs were being carried by them on a

vehicle.

Considering the allegation levelled against the

petitioners as well as their period of detention in jail custody

above named petitioners are directed to be released on bail on

furnishing bail bonds of Rs. 10,000/- (Ten Thousand) with two

sureties of the like amount each to the satisfaction of Sub

Divisional Judicial Magistrate, Sikrahana at Motihari, East

Champaran in connection with above stated Pakari Dayal O.C.

P.S. Case No. 18 of 2010.

Shahzad                                    (Hemant Kumar Srivastava, J )