High Court Patna High Court - Orders

Anil Sao & Anr. vs The State Of Bihar on 19 October, 2011

Patna High Court – Orders
Anil Sao & Anr. vs The State Of Bihar on 19 October, 2011
                    IN THE HIGH COURT OF JUDICATURE AT PATNA
                                Criminal Miscellaneous No.35319 of 2011
                 ======================================================

1. Anil Sao

2. Dharmendra Ravidas.

…. …. Petitioner/s
Versus
The State Of Bihar
…. …. Opposite Party/s
======================================================
2 19-10-2011 Heard learned counsels for the petitioners and the State.

The petitioners are apprehending their arrest in a case

registered under Section 33(1) (B) of the Forest Act.

A tractor, loaded with bolder, was seized. It is alleged that

the said tractor belongs to the petitioner no.1 (Anil Sao) whereas

petitioner no.2 (Dharmendra Ravidas) who was seen fleeing away

from the place of seizure and alleged to have been carrying the

bolder.

It is submitted by learned counsel for the petitioners that the

petitioner no.1 is not the owner of the tractor in question whereas

the petitioner no.2 was not involved in the offence and only on

suspicion they have been implicated in the present case.

Considering the aforesaid facts, let the above named

petitioners be released on anticipatory bail in the event of their

arrest or surrender before the learned court below within a period

of twelve weeks from today, on furnishing the bail bond of Rs.

10,000/- (ten thousand) each with two sureties of the like amount

each to the satisfaction of learned Judicial Magistrate, 1st Class,
Gaya in connection with Forest Case No. 88/2006 subject to the

conditions as laid down under Section 438(2) of the Cr.P.C.

The bail bond of the petitioners will only be accepted on

verification within a period of one month from the local transport

authority as well as from the forest officials that the tractor in

question is not registered in the name of the petitioner no.1.

(Dinesh Kumar Singh, J)

Amrendra Kumar/-