IN THE HIGH COURT OF JHARKHAND AT RANCHI
A.B.A. No. 2931 of 2011
------
Mukesh Yadav ... ...... Petitioner
Versus
The State of Jharkhand .... ... .... ... Opp. Party
------
CORAM: HON'BLE MR. JUSTICE D.N. UPADHYAY
------
For the Petitioner : M/s. Renu Bala, Advocate
For the Opp. Party : None
-----
03 /12.10.2011
Heard learned counsel for the petitioner.
Petitioner is accused in a case registered under Sections 33/41/42 of the Indian
Forest Act.
It reveals from the prosecution report and seizure list that the petitioner was
indulged in illegal mining of coal within the reserve forest. After seeing the forest
officials, the laborers engaged by the petitioner in the illegal mining, have fled away.
It is submitted that the petitioner has no concern with the illegal mining of
coal and he is falsely implicated in this case because nothing has been recovered
from his possession.
Nobody appears on behalf of State.
Since nothing has been recovered from the possession of petitioner, he is
hereby directed to surrender in the Court below within three weeks and on such
surrender or in the event of his arrest the petitioner shall be released on bail by the
Court below on furnishing bail bond of Rs. 10,000/- (Ten thousand) with two sureties
of the like amount each to the satisfaction of learned Chief Judicial Magistrate,
Latehar in connection with Offence Report No.526 of 2009 corresponding to C.F. Case
No.34 of 2009 subject to the conditions as laid down under Section 438 (2) of the
Cr.P.C.
(D.N. Upadhyay, J)
R.K.