High Court Patna High Court - Orders

Md. Naushad Ahmad @ Naushad Ahmad vs The State Of Bihar on 21 April, 2011

Patna High Court – Orders
Md. Naushad Ahmad @ Naushad Ahmad vs The State Of Bihar on 21 April, 2011
                 IN THE HIGH COURT OF JUDICATURE AT PATNA
                              Cr.Misc. No.10503 of 2011
                 MD. NAUSHAD AHMAD @ NAUSHAD AHMAD SON OF LATE
                 FAHIMUDDIN.
                                          Versus
                                THE STATE OF BIHAR
                                        -----------

2 21.04.2011 Heard learned counsels for the petitioner and

the State.

The petitioner is apprehending his arrest in a

case registered under Sections 33, 41 and 42 of the

Indian Forest Act.

The accusation is that one thousand Ghan

Feet stones were illegally extracted from the protected

area which was being sold illegally to the crusher unit

of the petitioner, which caused huge loss to the

government.

It is submitted by learned counsel for the

petitioner that he has license for running the crusher

machine and there is nothing on record to suggest that

the petitioner purchased the illegal extracted stones nor

there is any recovery of the stones made from the

petitioner.

Considering the aforesaid facts, let the above

named petitioner, be released on anticipatory bail, in
2

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,

Jehanabad in connection with Jehanabad Forest Case

No. 64/2008, subject to the conditions as laid down

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

(Dinesh Kumar Singh, J.)
Amrendra/-