IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 1793 of 2011
Mithlesh Kumar ... ... Petitioner
Versus
The State of Jharkhand ... ... Opp. Party
CORAM: HON'BLE MR. JUSTICE H.C. MISHRA
For the Petitioner : Mr. Rajan Raj, Advocate
For the State : A.P.P.
02/17.06.2011
Heard learned counsel for the petitioner and learned counsel for the State.
The petitioner is apprehending his arrest in connection with Case No. G(F)
No. 8 of 2011 for the offence under Sections 33/41/42 of the Indian Forest Act.
One truck of loaded boulder was apprehended by the police and the police
was informed by the driver that the truck was owned by the petitioner.
In the facts and circumstances of the case, I am inclined to release the
petitioner on anticipatory bail. Accordingly, it is directed that in the event of
surrender/arrest of the petitioner Mithlesh Kumar, he shall be released on bail on
his furnishing bail bond of Rs. 10,000/ (Rupees ten thousand) with two sureties of
the like amount each to the satisfaction of the Chief Judicial Magistrate,
Hazaribagh in connection with Case No. G(F) No. 8 of 2011, subject to the
conditions as laid down under Section 438(2) of the Code of Criminal Procedure.
(H.C. Mishra, J.)
Manish