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