IN THE HIGH COURT OF JUDICATURE AT PATNA
Cr.Misc. No.25315 of 2011
1.Ram Ashish Sahni, Son of Bihari Sahni.
2.Banai Sahani, Son of Bihari Sahani.
3.Bishuni Sahani, Son of Sampat Sahani.
4.Ramasharay Sahani, Son of Badri Sahani.
All Resident of Village Punarwash, P.S. Purnahiya, District Sheohar.
5.Mahadeo Sah, Son of Jagdish Sah.
Resident of Village Akata, P.S. Bairganiya, District Sitamarhi.
---------- Petitioners
Versus
The State of Bihar.
-------- Opposite Party
-----------
02/- 23/08/2011 Heard learned counsel for the petitioners and learned
Additional Public Prosecutor for the State.
All the five petitioners apprehend their arrest, in
connection with Complaint Case No. C-2/1/08 (Trial No. 600/2010)
for the offences punishable under Sections 23, 41, 42 and 53 of the
Indian Forest Act, are named accused in this case with evasive
allegation of keeping wood pieces concealed here and there.
Considering the facts and circumstances of the case, in
the event of their arrest/surrender before the court below within four
weeks, let the above named petitioners be enlarged on bail on
furnishing bail-bond of Rs. 10,000/- (ten thousand only) each with two
sureties of the like amount each to the satisfaction of Chief Judicial
Magistrate, Sitamarhi, in connection with Complaint Case No. C-
2/1/08 (Trial No. 600/2010), subject to condition laid down under
Section 438(2) of the Criminal Procedure Code with additional
condition to remain physically present before the court below on each
and every date at least for two years or till disposal of the case,
whichever is earlier, in case of failure on two consecutive dates,
2
without giving any reasonable explanation, the liberty granted shall be
deemed to be cancelled.
Praveen/- ( Akhilesh Chandra, J.)