High Court Jharkhand High Court

Mukesh Yadav vs State Of Jharkhand on 12 October, 2011

Jharkhand High Court
Mukesh Yadav vs State Of Jharkhand on 12 October, 2011
                        IN THE HIGH COURT OF JHARKHAND AT RANCHI

                                     A.B.A. No. 2931 of 2011
                                           ------
              Mukesh Yadav                                        ...    ......       Petitioner
                                            Versus
              The State of Jharkhand                 ....   ...   ....   ...        Opp. Party
                                            ------

              CORAM:         HON'BLE MR. JUSTICE D.N. UPADHYAY
                                       ------
              For the Petitioner       :      M/s. Renu Bala, Advocate
              For the Opp. Party       :      None
                                              -----

03     /12.10.2011

Heard learned counsel for the petitioner.

Petitioner is accused in a case registered under Sections 33/41/42 of the Indian

Forest Act.

It reveals from the prosecution report and seizure list that the petitioner was

indulged in illegal mining of coal within the reserve forest. After seeing the forest

officials, the laborers engaged by the petitioner in the illegal mining, have fled away.

It is submitted that the petitioner has no concern with the illegal mining of

coal and he is falsely implicated in this case because nothing has been recovered

from his possession.

Nobody appears on behalf of State.

Since nothing has been recovered from the possession of petitioner, he is

hereby directed to surrender in the Court below within three weeks and on such

surrender or in the event of his arrest the petitioner shall be released on bail by the

Court below on furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties

of the like amount each to the satisfaction of learned Chief Judicial Magistrate,

Latehar in connection with Offence Report No.526 of 2009 corresponding to C.F. Case

No.34 of 2009 subject to the conditions as laid down under Section 438 (2) of the

Cr.P.C.

(D.N. Upadhyay, J)
R.K.