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/-