High Court Jharkhand High Court

Mithlesh Kumar vs State Of Jharkhand on 17 June, 2011

Jharkhand High Court
Mithlesh Kumar vs State Of Jharkhand on 17 June, 2011
             IN THE HIGH COURT OF JHARKHAND AT RANCHI 
                        A.B.A. No. 1793 of 2011

             Mithlesh Kumar                                     ...      ...        Petitioner
                                 Versus
             The State of Jharkhand                             ...       ...       Opp. Party 

    CORAM:           HON'BLE MR. JUSTICE H.C. MISHRA

             For the Petitioner                : Mr. Rajan Raj, Advocate
             For the State                     : A.P.P.


02/17.06.2011

Heard learned counsel for the petitioner and learned counsel for the State. 

The petitioner is apprehending his arrest in connection with Case No. G(F) 
No. 8 of 2011 for the offence under Sections 33/41/42 of the Indian Forest Act. 

One truck of loaded boulder was apprehended by the police and the police 
was informed by the driver that the truck was owned by the petitioner. 

In   the   facts   and   circumstances   of   the   case,   I   am   inclined   to   release   the 
petitioner   on   anticipatory   bail.   Accordingly,   it   is   directed   that   in   the   event   of 
surrender/arrest of the petitioner­ Mithlesh Kumar, he shall be released on bail on 
his furnishing bail bond of Rs. 10,000/­ (Rupees ten thousand) with two sureties of 
the   like   amount   each   to   the   satisfaction   of   the   Chief   Judicial   Magistrate, 
Hazaribagh   in   connection   with   Case   No.   G(F)   No.   8   of   2011,   subject   to   the 
conditions as laid down under Section 438(2) of the Code of Criminal Procedure. 

            (H.C. Mishra, J.)

Manish