High Court Jharkhand High Court

Bhagirath Mahato @ Bhagrati … vs State Of Jharkhand on 26 May, 2011

Jharkhand High Court
Bhagirath Mahato @ Bhagrati … vs State Of Jharkhand on 26 May, 2011
                   IN THE HIGH COURT OF JHARKHAND, RANCHI
                              A.B.A. No.1424 of 2011

          Bhagirath Mahato @ Bhagrati Mahato                        .....   Petitioner
                                  Versus
          The State of Jharkhand                                    ....      Opposite Party

          CORAM:          HON'BLE MR. JUSTICE H.C. MISHRA

          For the Petitioner         :     Mr. R.C.P. Sah
          For the State              :     A. P.P.
                                     -----
2/26.5.2011

Heard the learned counsel for the petitioner and learned counsel for the
State.

Petitioner is apprehending his arrest in connection with C-3 case no. 61 of
2008 for the offence under Section 33 of the Indian Forest Act and Section 2 of
the Forest (Protection) Act, 1980.

There is allegation that some persons are encroaching the land of forest
area.

In the facts and circumstances, I am inclined to grant anticipatory bail to the
petitioner. Accordingly, it is directed that in the event of surrender/arrest of
petitioner, Bhagirath Mahato @ Bhagrati Mahato, he shall be released on bail on
furnishing bail bond of Rs.10,000/- (Ten Thousand) with two sureties of like
amount each to the satisfaction of Judicial Magistrate 1st Class, Seraikella, in
connection C-3 case no.61 of 2008, subject to the condition as laid down under
Section 438(2) of the Code of Criminal Procedure.

(H. C. Mishra, J)
R.Kumar