High Court Patna High Court - Orders

Mahesh Sharma @ Mahesh Mistri vs The State Of Bihar on 24 June, 2011

Patna High Court – Orders
Mahesh Sharma @ Mahesh Mistri vs The State Of Bihar on 24 June, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.17926 of 2011
                           Mahesh Sharma @ Mahesh Mistri
                                          Versus
                                   The State Of Bihar
                                        -----------

3 24.06.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 5 and 14 of Bihar Saw

Mills (Regulation) Act and Sections 41 and 42 of

Indian Forest Act.

The informant being the forest guard found

the victim running the saw mill.

It is submitted by the learned counsel for the

petitioner that no seizure has been made and the woods

were kept for manufacturing the furniture for which the

authority was given by the Industries Department.

It appears that the F.I.R. was registered on

12.02.2011 for the occurrence of 11.02.2011 which was

transmitted to the learned Chief Judicial Magistrate on

14.02.2011, which further clouds the bona fide of the

accusation.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in

the event of his arrest or surrender before the learned

Court below within a period of 12 weeks from today,

on furnishing bail bond of Rs. 10,000/- (ten thousand)

with two sureties of the like amount each to the

satisfaction of the learned Chief Judicial Magistrate,

Lakhisarai in connection with Lakhisarai (Kabaiya)

P.S. Case No. 51/2011, subject to the conditions as

laid down under Section 438(2) Cr.P.C.

(Dinesh Kumar Singh, J.)
Amrendra/-