High Court Patna High Court - Orders

Ravindra Sharma vs The State Of Bihar on 15 October, 2011

Patna High Court – Orders
Ravindra Sharma vs The State Of Bihar on 15 October, 2011


IN THE HIGH COURT OF JUDICATURE AT PATNA
Criminal Miscellaneous No.31947 of 2011
Ravindra Sharma
Versus
The State Of Bihar

2. 15.10.2011. Learned counsel for the petitioner

is permitted to make necessary correction in

the petition.

Heard learned counsels for the

petitioner and the State.

The petitioner is apprehending his

arrest in a case registered under Sections

41 and 42 of the Forest Act.

The forest officer intercepted a

truck with wood lodgs. The driver and

cleaner of the truck disclosed the name of

petitioner that he had prepared forged

permit and on the basis of which the wood

logs were taken from the forest officer. It

appears that the license is in the name of

one Vijay Sharma and the petitioner is the

labour of Vijay Sharma. It appears from the

prosecution report that the alleged forged

permit was in the name of M/S. Sharma Saw

Mill, Aurangabad whose proprietor was Vijay

Sharma.

Considering the aforesaid facts, let

the petitioner, above named, be released on
2

bail in the event of arrest or surrender

before the learned court below within a

period of twelve weeks from today in

connection with Forest Act Case No. 01 of

2008 on furnishing bail bond of Rs.10,000/-

(Ten Thousand) with two sureties of the like

amount each to the satisfaction of the

learned C.J.M. Aurangabad, subject to the

conditions as laid down under Section 438(2)

of the Code of Criminal Procedure.

U. K. ( Dinesh Kumar Singh, J)