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/-